Gujarat High Court High Court

Rameshbhai vs State on 29 October, 2010

Gujarat High Court
Rameshbhai vs State on 29 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9170/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9170 of 2010
 

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

 

RAMESHBHAI
DHANJIBHAI PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT, THROUGH SECRETARY, NARMADA WATER, & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Petitioner(s) : 1, 
MR NIRAG PATHAK, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 29/10/2010 

 

ORAL
ORDER

Learned
AGP Mr.Pathak tenders an unconditional apology of Shri Ramanbhai
C.Patel, Deputy Executive Engineer, Dharoi Canal.

In
view of that unconditional apology, the Court restrains itself from
taking any action against the said officer, though the Court is of
the opinion that the officer was negligent in affirming and filing
the affidavit without going through the record of the case.

With
a warning that in future he shall be careful, the matter is left at
that stage.

RULE
returnable on 26th November 2010. Notice as to interim
relief returnable on that date. Ad-interim relief in terms of
paragraph 10(B) and 10(C).

Direct
service is permitted.

Presence
of the officer is dispensed with.

(Ravi
R.Tripathi, J.)

/moin

   

Top