Gujarat High Court Case Information System
Print
SCA/12359/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12359 of 2009
With
SPECIAL
CIVIL APPLICATION No. 12362 of 2009
With
SPECIAL
CIVIL APPLICATION No. 12363 of 2009
With
SPECIAL
CIVIL APPLICATION No. 11692 of 2009
=========================================================
N
M TRIVEDI CHITNIS TO COLLECTOR - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NAYAN D PAREKH for
Petitioner(s) : 1,
MR MOXA THAKKER ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 04/02/2010
ORAL
ORDER
Upon
order dated 03.02.2010 being made in favour of petitioner and a copy
thereof being placed and taken on record, petitions were not pressed
for any further relief and sought to be withdrawn. It was, however,
submitted by learned counsel Mr.Parekh that the aforesaid order is
required to be implemented expeditiously in view of the delay already
caused in grant of due benefits. Responding to that, learned A.G.P.
stated that payments pursuant to the aforesaid order shall be made
on or before 31.03.2010. Recording that statement, petitions are
disposed as withdrawn and Notice is discharged with no order as to
costs.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top