Gujarat High Court Case Information System
Print
MCA/539/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 539 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7290 of 2009
With
MISC.CIVIL
APPLICATION No. 541 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13577 of 2008
=====================================================
NITINKUMAR
THAKORLAL MODI - Applicant(s)
Versus
P.
PANIRVAL, SECRETARY OF HIS SUCCESSOR IN OFFICE & 1 - Opponent(s)
=====================================================
Appearance
:
MR
NIRAV C THAKKAR for Applicant(s) : 1,
MR KL PANDYA,
ASST.GOVERNMENT PLEADER for Opponent(s) : 1 - 2.
NOTICE SERVED for
Opponent(s) : 1 -
2.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Mr.
K.L.Pandya, learned Assistant Government Pleader for the respondent
authorities places on record communication received by him dated
7.8.2010 from the Deputy Collector, Land Acquisition Officer, that
the payment has been made to all the claimants but
the cheques were not issued in respect of certain claimants since
they did not produce the PAN Card. Mr. Thakkar, learned counsel
appearing for the applicant states that the objection shall be
cleared.
2. In
above view of the matter, the cause would further not survive. Hence,
both the applications are disposed of accordingly. Notice discharged.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
sudhir
Top