Gujarat High Court High Court

Vipulkumar vs District on 26 August, 2011

Gujarat High Court
Vipulkumar vs District on 26 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6954/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6954 of 2008
 

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

 

VIPULKUMAR
DINESHBHAI CHAUHAN - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AG VYAS for
Petitioner(s) : 1, 
MR.SHARMA, ASSISTANT GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2 - 3,5 - 6. 
MR
MS JAYSWAL for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 26/08/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. A.G.Vyas appearing on behalf of petitioner, learned
advocate Mr. Dhavan M. Jaiswal appearing on behalf of learned
advocate Mr.M.S.Jayswal, for respondent no.4 and learned Assistant
Government Pleader Mr.Sharma, appearing on behalf of
respondent-State.

It
is indicated that respondents have deposited an amount of
Rs.3,21,945/- with the registry of this Court on 15.10.2008. It is
also stated that nomination filled by deceased-employee in favour of
the petitioner is also produced so also in the affidavit in reply.

In
light of this development, learned advocate Mr. A.G.Vyas dose not
press this petition. Petition stands disposed of accordingly.
Registry is directed to pay an amount deposited with an interest
accrued there on if any to the petitioner after following usual
procedure.

Rule
is discharged. Civil Applications stands disposed of in view of the
fact that petition is disposed of.

(A.L.DAVE,J.)

GIRISH

   

Top