Gujarat High Court High Court

Agriculture vs The on 17 July, 2008

Gujarat High Court
Agriculture vs The on 17 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/25733/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25733 of 2007
 

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

 

AGRICULTURE
PRODUCE MARKET COMMITTEE - BORSAD & 1 - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Petitioner(s) : 1 - 2.MRS RANJAN B PATEL for Petitioner(s) : 1 -
2. 
MR JK SHAH ASST GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED for Respondent(s) : 1 - 2. 
NOTICE NOT RECD
BACK for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
ORAL
ORDER

Learned
advocate Mr.B.S.Patel for the petitioner drew my attention to the
Condition No.3 in the impugned order (Annexure-A) by which it is
ordered that though the petitioner Borsad Market Committee has to
receive a sum of Rs.28,12,688/- from the respondent No.4 i.e. Anklav
Market Committee. Since Anklav Committee has burden of paying
gratuity to the retired employees, the petitioner shall forego the
said claim. This is only dispute in the present petition according to
the learned advocate for the petitioner.

Issue
Rule returnable on 14th August, 2008.

Learned
AGP Mr.J.K.Shah waives service of rule on behalf of the respondent
Nos.1 to 3.

Direct
Service on respondent No.4 is permitted.

(
Akil Kureshi, J. )

kailash

   

Top