Gujarat High Court High Court

Amratsinh vs State on 9 December, 2010

Gujarat High Court
Amratsinh vs State on 9 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15155/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15155 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 15156 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 15159 of 2010
 
 
=====================================================
 

AMRATSINH
BHIMSINH GOHIL ADIVASI ASHRAMSHALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH THE SECRETARY & 3 - Respondent(s)
 

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

 
Appearance
: 
MR DIPEN A DESAI for
Petitioner(s) : 1, 
Ms.Moxa Thakkar,learned ASST.GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
4. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

When
the matters are taken up today,Ms.Moxa Thakkar,learned Assistant
Government Pleader states, on the basis of letter dated 8-12-2010,
addressed by respondent No.3 to the Branch Manager, State Bank of
India, Gandhinagar that an amount of Rs.2,23,220/- (Rupees two lakhs
twenty three thousand, two hundred and twenty only) has been
deposited in the Bank Accounts of the petitioners, by Account Payee
Cheque No.645222 dated 8-12-2010, towards arrears of salary of the
petitioners. Letter dated 8-12-2010, along with a photocopy of the
Cheque, and other documents tendered by the learned Assistant
Government Pleader, are taken on the record of the case.

Ms.Moxa
Thakkar, learned Assistant Government Pleader prays for time, in
order to file an affidavit-in-reply. List on 15-12-2010.

(Smt.Abhilasha Kumari,J)

arg

   

Top