Gujarat High Court Case Information System
Print
SCA/10831/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10831 of 2010
=========================================================
MAHANT
OF SHRI DUDHREJ TEMPLE AND VAHIVATKARTA MAHANT KANIRA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/10/2010
ORAL
ORDER
Learned
AGP Ms. Pathak shall get it confirmed from the advocate appearing for
the opponent before the learned Trial Court as to whether by virtue
of the order dated 28/6/2010, the entire Execution Petition No.2 of
2009 has been dismissed or only application seeking issuance of
warrant has been dismissed. The clarification shall be placed on
record by the AGP on the next date of hearing. The AGP is also
directed to get further affidavit filed by the respondent clarifying
as to why only Rs.8,27,457/- is deposited as against the awarded
amount, which is as claimed by the petitioner is of Rs.37,58,521/-.
So
as to enable the parties to place on record the aforesaid details, S.
O. to 19/11/2010. The petitioner shall file copy of the award passed
by the Reference Court.
(K.M.THAKER,
J.)
(ila)
Top