Gujarat High Court High Court

Nandkishorbhais vs Dy.Engineer on 25 August, 2010

Gujarat High Court
Nandkishorbhais vs Dy.Engineer on 25 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4992/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4992 of 2005
 

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

 

NANDKISHORBHAIS
KANZARIA - Petitioner(s)
 

Versus
 

DY.ENGINEER
G.E.B. - Respondent(s)
 

==============================================================
Appearance
: 
MR
JAYANTI K THORIA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

		Date
: 26/09/2005 

 

 
ORAL
ORDER

RULE.

Mr.

Thoria learned advocate for the petitioner states that the amount of
the supplementary bill has been paid without prejudice to the rights
and contentions of both the sides and, therefore, there is no
question of stay of any order.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top