Gujarat High Court Case Information System
Print
MCA/1871/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1871 of 2011
In
SPECIAL
CIVIL APPLICATION No. 143 of 2000
=========================================================
NIRMALABEN
B TRIVEDI - Applicant(s)
Versus
HASHMUKH
HADIYA OR HIS SUCCESSOR IN HIS OFFICE - Opponent(s)
=========================================================
Appearance :
MR
JD AJMERA for
Applicant(s) : 1,
MS MOXA THAKKAR, AGP. for Opponent(s) :
1,
NOTICE SERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 07/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. This
Court on 21.09.2011 had passed the following order :
The learned AGP for the
respondent places on record the communication made by letter dated
20.9.2011 for disbursement of the amount and she states, under
instructions of Mr D.N. Patel, Accounts Officer, Commissioner of
Schools, that within ten days, the payment will be made. Hence, S.O.
to 4th October 2011.
2. Today
learned Assistant Government Pleader states that the amount of
Rs.78,033/-, as calculated by the Department has already been paid.
Mr. Ajmera confirms the said position. Under these circumstances, the
order shall stand complied with. However, Mr. Ajmera states that if
any amount is left out he may be at liberty to make representation.
We find that it would be a separate cause for which the petitioner
may make representation but as the order is complied with, the
present proceedings are not required to be continued any further.
Hence, disposed of accordingly.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top