Gujarat High Court High Court

Dhaval vs The on 6 October, 2008

Gujarat High Court
Dhaval vs The on 6 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/284620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2846 of 2008
 

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

DHAVAL
SALES (INDIA) - Petitioner(s)
 

Versus
 

THE
EDUCATION COMMISSIONER & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR MAHENDRA
K PATEL for Petitioner(s) : 1, 
NOTICE SERVED
BY DS for Respondent(s) : 1 - 3. 
RULE SERVED BY DS for
Respondent(s) : 1 - 3. 
MR VIPUL MISTRY ASST. GOVERNMENT PLEADER
for Respondent(s) : 3, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 06/10/2008 

 

 
 
ORAL
ORDER

At
the request of learned AGP, adjourned to 21st October,
2008.

It
is not in dispute that the Commissioner Higher Education has already
sent a draft of Rs. 35,81, 640/- to District Education Officer,
Jamnagar, which is not released in favour of the petitioner on the
ground that some inquiry is pending. However, the
equipments/material supplied by the petitioner and quality of which
remains undisputed, and only on the ground of the petitioner being
the only bidder, inquiry is held, for which, payment cannot withheld.

[ANANT
S. DAVE, J.]

//smita//

   

Top