Gujarat High Court
Saiyed vs District on 12 January, 2010
Gujarat High Court Case Information System
Print
SCA/2198/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2198 of 2009
=========================================
SAIYED
ILIYASALI HUSSAINMIYA - Petitioner(s)
Versus
DISTRICT
DEVELOPMENT OFFICER & 3 - Respondent(s)
=========================================
Appearance
:
MR
DJ BHATT for Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) :
1 - 2.
MR PINAKIN M RAVAL for Respondent(s) : 2,
NOTICE
UNSERVED for Respondent(s) : 3,
MR YOGEN N PANDYA for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/01/2010
ORAL
ORDER
Rule
returnable on 28th April, 2010. Shri Yogen Pandya, learned
advocate waives service of Rule on behalf of the respondent No.4. The
amount deposited by Gayatri Industries-respondent No.4, shall be
deposited in a fixed deposit initially for a period of 1 year.
(S. R.
Brahmbhatt, J. )
sudhir
Top