Gujarat High Court Case Information System
Print
SCA/11532/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11532 of 2009
=========================================
RAVIKUMAR
GAURANGBHAI BARIK - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 3 - Respondent(s)
=========================================
Appearance
:
MS REENA KAMANI for MR
CHINTAN P GOHEL for Petitioner(s) : 1,
MR NEERAJ SONI, ASST.
GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 4.
MS SEJAL K MANDAVIA for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/02/2010
ORAL
ORDER
1. Heard
learned advocate for the petitioner.
2. The
grievance made that the small amount of Rs.36,923/- for which the
Certificate was issued way back on 10.2.2003, has yet not been
enforced. This Court issued notice on 10.11.2009 which was served
directly. However, no reply is filed.
3. In view of
this submission made by Shri Pathak, the Court is adjourning the
matter to 15.2.2010 with a specific observation that if the amount is
not realized and recovery is not effected by 15.2.2010,the respondent
No.2 shall file affidavit-in-reply indicating each day’s progress and
action taken, if any, towards the recovery certificate, failing which
the Court would be constrained to take serious view and the same may
ensue appropriate action against the respondent No.2. S.O to
15.2.2010. Direct service is permitted.
(S. R.
Brahmbhatt, J. )
sudhir
Top