Gujarat High Court Case Information System
Print
SCA/12267/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ORDER IN SPEAKING TO MINUTES
IN
SPECIAL
CIVIL APPLICATION No. 12267 of 2009
=============================================
BHARAT
D DESAI - Petitioner(s)
Versus
GUJARAT
HOUSING BOARD & 1 - Respondent(s)
=============================================
Appearance
:
MR IS SUPEHIA for Petitioner(s)
: 1,
MR HS MUNSHAW for Respondent(s) : 1 -
2.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/05/2010
ORAL
ORDER
Heard.
On the facts and circumstances of the case the order dated 28.4.2010
is substituted as under.
Heard.
On the facts and circumstances of the case the following order:-
The
petitioner who is a class-IV employee, or his representative will go
before respondent with an application on or before 4th
May 2010. The undisputed amount will be cleared within 4 weeks from
the receipt of the application by the respondent. The matter to come
on 22nd
June 2010. No recovery will be made at this stage.
Direct
service is permitted.
Speaking
to minutes stands disposed of accordingly.
(K.S.Jhaveri,j.)
pawan
Top