Gujarat High Court High Court

P vs Commissioner on 25 September, 2008

Gujarat High Court
P vs Commissioner on 25 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/11821/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11821 of 2008
 

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

 

P
M BHAGAT HIGH SCHOOL - Petitioner(s)
 

Versus
 

COMMISSIONER
MID DAY MEALS & SCHOOL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Petitioner(s) : 1, 
GOVERNMENT
PLEADER for
Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for
Respondent(s) : 1, 
NOTICE
SERVED BY DS for
Respondent(s) : 2
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
 
ORAL
ORDER

Mr.

Saurabh Shah, learned Advocate appearing on behalf of respondent
no.3, states on instructions that if some reasonable time is granted,
during the pendency of this petition, then respondent no.3 will not
withdraw the amount deposited in her Bank Account by respondent no.2.

Heard.

Considering the facts of the case and in view of the statement made
by Mr. Saurabh Shah, S.O. to 06.10.2008. Till that
date, respondent no.3 will not withdraw the amount deposited in her
Bank Account by respondent no.2.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top