Gujarat High Court High Court

M.H vs Hon’Ble on 20 October, 2008

Gujarat High Court
M.H vs Hon’Ble on 20 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/959120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9591 of 2008
 

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

 

M.H.
SONAR & 1 - Petitioner(s)
 

Versus
 

HON'BLE
REGISTRAR GENERAL & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAD D BUCH for
Petitioner(s) : 1 - 6. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MR JB PARDIWALA for Respondent(s) : 1, 
MR SHIVANG SHUKLA,
ASST GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/10/2008 

 

 
 
ORAL
ORDER

1. Rule.

2. Pursuant
to the order dated 24th July 2008, time to pass
appropriate order was extended by this Court vide order dated
29.09.2008 in Civil Application No. 9666 of 2008. Mr. H.L Madiya, Law
Officer, Finance Dept., Gandhinagar & Mr. J.A. Barot, Dist. Asst.
Examiner, Local Fund Accounts are present before this court today.
Mr. Shukla, learned AGP, on instructions states that the respondents
have complied with the order in question. The compliance order
dated 20.10.2008 is taken on record.

3. It
is made clear that the implementation of the said order, however,
shall be subject to the result of the Letters Patent Appeal being LPA
Nos. 123 & 124 of 2001 and 903 of 2008 pending before this Court,
other proceedings which may be filed by the State Government and also
the undertaking to be filed by the petitioners before this Court.

(K.S.

JHAVERI, J.)

Divya//

   

Top