Gujarat High Court High Court

Pravinchandra vs Special on 31 January, 2011

Gujarat High Court
Pravinchandra vs Special on 31 January, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15149/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15149 of 2010
 

 
 
=================================================


 

PRAVINCHANDRA
K BRAHMBHATT & 2 - Petitioners
 

Versus
 

SPECIAL
RECOVERY OFFICER AND DEPUTY MAMLATDAR (GRATUITY) & 1 -
Respondents
 

=================================================
 
Appearance : 
MR
PH PATHAK for Petitioners : 1 - 3. 
MS. MOXA THAKKAR, LD. AGP for
Respondent: 1, 
DS AFF.NOT FILED (N) for Respondent :
2, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 31/01/2011 

 

 
 
ORAL
ORDER

In
view of the statement made by learned AGP Ms.Thakkar that the amount
has been recovered and it would be paid to the petitioners, Ms. Reena
Kamani for Mr. Pathak, learned advocate for the petitioners, does not
press the petition. Petition is disposed of accordingly. Notice
discharged. No costs.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top