Gujarat High Court Case Information System
Print
SCA/3245/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3245 of 2010
======================================
LAXMANBHAI
KANABHAI ODEDARA
Versus
STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY (APPEALS) ANDO THERS
======================================
Appearance
:
MR BM MANGUKIYA for Petitioner,
MS BELA A PRAJAPATI for Petitioner.
MR NJ SHAH, AGP for Respondent
No.1.
None for Respondent Nos.2 -
4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 12/03/2010
ORAL
ORDER
RULE
and NOTICE as to interim relief returnable on 5th
April 2010. Learned AGP waives service for the State Government.
Direct service for the rest. Ad-interim relief in terms of paragraph
43-c, on the statement being made on behalf of the petitioner that
necessary amendment to place on record full facts about the earlier
petition and order made therein shall be moved and that the
petitioner is ready and willing to deposit the amount, which may be
required to be paid to the Government by way of premium in terms of
Government resolution dated 4.7.2008, if the petition were ultimately
allowed. The petitioner shall calculate such amount and upon an
order being made in that regard shall deposit such amount immediately
after hearing on the returnable date or even if the hearing is
adjourned for any reason whatsoever.
(D.H.Waghela,
J.)
*malek
Top