Gujarat High Court High Court

V vs State on 3 July, 2008

Gujarat High Court
V vs State on 3 July, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8545/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8545 of 2008
 

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


 

V
K PATEL & COMPANY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DC DAVE for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 03/07/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.D.C.Dave. He has drawn my attention to judgment
of 1979(2) GLR 102 and has also contended that arbitration
proceedings is also pending and in future at the event of the any
necessity, he will file civil litigation in connection of the
recovery of his dues from the respondent Nos. 2,3, and 4. Notice
returnable on 4th August, 2008. Till then the
implementation and operation of impugned communication dated 4th
June, 2008 is stayed. Direct service is permitted.

(Z.K.SAIYED,
J.)

ashish//

   

Top