Gujarat High Court High Court

Divisional vs Tarachand on 20 June, 2008

Gujarat High Court
Divisional vs Tarachand on 20 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/25282/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25282 of 2007
 

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

 

DIVISIONAL
CONTROLLER - Petitioner(s)
 

Versus
 

TARACHAND
BHANABHAI KHARSADIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR
MAHENDRA TRIVEDI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/06/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Anand Sharma appearing for respondent submitted that in
pursuance to the order passed by this Court, the amount is paid to
respondent by petitioner and now, matter is to be required for final
hearing.

He
submitted that identical matter being SCA no. 25283/2006 is also
pending for final hearing and in this petition also Rule is issued
by this Court.

Therefore,
considering the fact, matter would require for final hearing and ad
interim relief granted by this Court is confirmed till the matter is
finally decided by this Court.

Rule.

To be heard with SCA no. 25283/2006 and other SCA no. 25300/2007.
Therefore, Registry is directed to notify all these three matters
for final hearing in a due course.

(H.K.RATHOD,
J)

asma