Gujarat High Court Case Information System
Print
SCA/12062/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12062 of 2000
=========================================================
CM
PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RC SEJPAL for
Petitioner(s) : 1,
MR HH PARIKH, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2,
MR HS
MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 16/06/2010
ORAL
ORDER
Learned
advocate Ms.Amrita Ajmera, on behalf of learned advocate Mr.Sejpal
for the petitioner, places on record a xerox copy of order dated
15.2.2008 passed by the Joint Secretary, Health and Family Welfare
Department, Government of Gujarat, whereby the departmental
proceedings and the punishment thereunder have been dropped. Nothing,
therefore, survives in this petition, except refund of the amount
already recovered from the petitioner by virtue of order dated
14.11.2000. It is expected that the respondent-authorities shall
refund the amount in view of the fact that the departmental
proceedings against the petitioner have been dropped. If it has not
been done, it would be open for the petitioner to recover the same
from the respondent-authorities. Rule is discharged. No costs.
[A.L.Dave,J.]
Top