Gujarat High Court
Bhupendra vs State on 8 September, 2010
Gujarat High Court Case Information System
Print
SCA/799/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 799 of 2010
=========================================================
BHUPENDRA
NARSHIRAM THAKKAR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance :
MR
BY MANKAD for
Petitioner(s) : 1,
MR RASHESH RINDANI AGP for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/09/2010
ORAL
ORDER
Rule.
Expedited.
On
the facts of the case, prima facie, it appears that the Government
Resolution dated 04.07.2008 will not be applicable in the present
case.
Ad-interim
relief in terms of para 10(b) is granted in view of the fact that
amount is already paid pursuant to the order of the Collector which
has been accepted by the State Government.
Direct service is permitted.
(K.S.JHAVERI,
J.)
niru*
Top