Gujarat High Court High Court

Cm vs State on 16 June, 2010

Gujarat High Court
Cm vs State on 16 June, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12062/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12062 of 2000
 

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

 

CM
PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC SEJPAL for
Petitioner(s) : 1, 
MR HH PARIKH, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 2, 
MR HS
MUNSHAW for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 16/06/2010 

 

ORAL
ORDER

Learned
advocate Ms.Amrita Ajmera, on behalf of learned advocate Mr.Sejpal
for the petitioner, places on record a xerox copy of order dated
15.2.2008 passed by the Joint Secretary, Health and Family Welfare
Department, Government of Gujarat, whereby the departmental
proceedings and the punishment thereunder have been dropped. Nothing,
therefore, survives in this petition, except refund of the amount
already recovered from the petitioner by virtue of order dated
14.11.2000. It is expected that the respondent-authorities shall
refund the amount in view of the fact that the departmental
proceedings against the petitioner have been dropped. If it has not
been done, it would be open for the petitioner to recover the same
from the respondent-authorities. Rule is discharged. No costs.

[A.L.Dave,J.]

   

Top