Gujarat High Court
Ahokkumar vs Divisional on 25 February, 2010
Gujarat High Court Case Information System
Print
SCA/15190/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15190 of 2008
=========================================================
AHOKKUMAR
DHANSUKHBHAI BAGRAWALA - Petitioner(s)
Versus
DIVISIONAL
MANAGER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3.
MR MB
GANDHI for Respondent(s) : 1 - 3.
MR CHINMAY M GANDHI for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/02/2010
ORAL
ORDER
Heard
learned advocates appearing for the respective
parties.
The
matter is adjourned to 26th February 2010, to enable
Mr.Kapadia to take instructions as to whether the petitioner
wants to have refund of amount deposited by him with interest or he
wants to withdraw the petition.
To
be treated as part-heard.
(K.S.
Jhaveri, J)
Aakar
Top