Gujarat High Court
Regional vs Pepiben on 25 July, 2008
Gujarat High Court Case Information System
Print
CA/14054/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 14054 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 296 of 2006
=========================================
REGIONAL
DIRECTOR - Petitioner(s)
Versus
PEPIBEN
DHANAJI - Respondent(s)
=========================================
Appearance :
MR
JITENDRA MALKAN for Petitioner(s) : 1,
MS ASHA
H GUPTA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/07/2008
ORAL
ORDER
Learned
counsel for the respondent states that Rs.3000/- as directed by this
Court vide order dated 21.2.2007, is deposited by the petitioner.
In
that view of the matter, the order dated 21.2.2007 is substantially
complied with.
Since
the applicant has complied with the order, the First Appeal is
required to be numbered. Office is directed to do so.
The
matter to come up on 8.8.2008.
(K.S.
JHAVERI, J.)
ynvyas
Top