Gujarat High Court
Executive vs Ramesh on 26 July, 2011
Gujarat High Court Case Information System
Print
SCA/2248/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2248 of 2011
=========================================================
EXECUTIVE
ENGINEER ( OPERATION AND MAINTENANCE ) - Petitioner(s)
Versus
RAMESH
K VADODARIA - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,
MR
KISHOR M PAUL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/07/2011
ORAL
ORDER
A statement is made on
behalf of the learned Advocate for the petitioner that Section 17-B
is complied with. It is, therefore, requested that interim relief
granted earlier be confirmed. Learned Advocate Mr.K.M.Paul does not
controvert this statement.
Order accordingly.
(Ravi
R.Tripathi, J.)
*Shitole
Top