Gujarat High Court High Court

Maherunnisha vs State on 22 June, 2011

Gujarat High Court
Maherunnisha vs State on 22 June, 2011
Author: D.H.Waghela,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3914/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3914 of 2011
 

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

 

MAHERUNNISHA
SHOUKATALI SAIYED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AFTABHUSEN ANSARI for
Petitioner(s) : 1, 
MR JANAK RAWAL ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2 - 4. 
NOTICE
UNSERVED for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 22/06/2011 

 

ORAL
ORDER

Learned
A.G.P. Mr.Janak Rawal stated, on instruction of Mr.Vikramsinh Yadav,
Mamlatdar, Gandhinagar, that the petitioner is found to be entitled
to receive total compensation of Rs.40,500/- and the amount due to
the petitioner shall be paid within a period of four weeks from
today. Upon that statement being made and recorded, petition was not
pressed for any further relief. Accordingly, it is disposed with the
direction that the respondent shall abide by the statement recorded
hereinabove. Notice is discharged with no order as to costs.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top