Gujarat High Court High Court

Chuda vs Harshukhbhai on 27 August, 2008

Gujarat High Court
Chuda vs Harshukhbhai on 27 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/10724/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10724 of 2008
 

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

 

CHUDA
GRAM PANCHAYAT - Petitioner(s)
 

Versus
 

HARSHUKHBHAI
MAGANBHAI C/O GUJARAT RAJYA KAMDAR SANGH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR ABICHANDANI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 27/08/2008  
ORAL ORDER

On
condition that the petitioner deposits Rs. 2,500/- towards costs, on
or before 2nd September 2008, issue notice returnable on
12th September, 2008. The amount so deposited shall not
be adjusted against any other liability but shall go to the workman
if he enters appearance towards costs of this litigation. In the
meanwhile, no coercive step for recovery of amount to be taken until
next date of hearing. Direct service is permitted.

[
K.M. Thaker, J.]

rmr.

   

Top