Gujarat High Court High Court

Baloch vs State on 12 July, 2010

Gujarat High Court
Baloch vs State on 12 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6218/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 6218 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9005 of 2009
 

With


 

CIVIL
APPLICATION No. 6326 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8103 of 2009
 

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


 

BALOCH
TARMOHMAD ALARAKHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MUKESH H RATHOD for
Petitioner(s) : 1, 
MR HEMANG PARIKH AGP for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/07/2010 

 

ORAL
ORDER

1. Learned
counsel Mr. Mukesh H. Rathod, appearing on behalf of the
applicant-workmen, states that pursuant to the order passed by this
Court dated 09.07.2010, the respondent-authority has made payment to
the applicants. He has, however, submitted that the amounts paid to
the applicants are less than what the applicants are actually
entitled to receive.

2. In
proof of the payment made as aforesaid, learned AGP has supplied
xerox copies of the receipts, which are taken on record.

3. In
view of the above, the order passed by this Court dated 09.07.2010
has been complied with. Hence, no further directions are required to
be issued. It is, however, observed that the applicants shall be at
liberty to prefer appropriate application before the
respondent-authority with regard to the disputed payment, as referred
to in the foregoing paragraph and if any such application is
preferred, the same shall be decided by the authority concerned,
expeditiously, in accordance with law.

4. With
the above observations, the applications stand disposed of. Rule is
made absolute to the above extent with no order as to costs.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top