Gujarat High Court High Court

Deputy vs Anugrah on 16 March, 2010

Gujarat High Court
Deputy vs Anugrah on 16 March, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3100/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3100 of 2010
 

 
=========================================================

 

DEPUTY
COMMISSIONER & 2 - Petitioner(s)
 

Versus
 

ANUGRAH
BHATIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
PAURAMI B SHETH for
Petitioner(s) : 1 - 3. 
MR RK MISHRA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 16/03/2010 

 

 
ORAL
ORDER

(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)

Rule.

Learned
advocate Mr. Mishra appears for and waives service of notice of rule
on behalf of the respondent.

The
respondent has filed affidavit (page 81) to state that after
termination of his service as Post Graduate Teacher in Kendriya
Vidyalaya, since the year 1991 the respondent was engaged as tutor in
private coaching classes. On and from 1st April 2002,
the said coaching classes have been taken over by the respondent. He
is running the coaching classes in the name of Bhatia Classes .
The respondent has also produced copies of the Income tax returns
filed by him. Not only the respondent is gainfully employed, he has
joined a lucrative profession.

Pending
the petition, there shall be interim stay in terms of paragraph 5(b).

(M.D.

Shah, J.) (Ms. R.M. Doshit, J.)

*menon

   

Top