Gujarat High Court High Court

Dakshesh vs State on 24 May, 2010

Gujarat High Court
Dakshesh vs State on 24 May, 2010
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/5797/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5797 of 2010
 

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


 

DAKSHESH
R PANDYA PRESIDENT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
UI VYAS for
Petitioner(s) : 1, 
MR JK SHAH, AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/05/2010 

 

ORAL
ORDER

Leave
to amend and add Mr.M.S.Solanki, Additional Industries Commissioner
(Development) in his personal capacity as party respondent.

The
matter was mentioned in the morning for urgent circulation.
Permission was granted. The papers were received from the Registry.

Learned
Advocate for the petitioner is asked to serve the copy of the
petition to the learned A.G.P. Mr. J.K.Shah. Copy is given to the
learned A.G.P. to take instructions in the matter. The respondent
No.2 is directed to see that the cheque of the amount due and payable
to the petitioner as per the record of respondent No.2 be paid on or
before 26th May 2010, failing which, respondent No.2 shall
remain personally present before this Court. The respondent No.2 may
also indicate to this Court as to what steps are taken against the
newly added respondent in connection with the SMS, a copy of which is
produced at page 28 at Annexure-F.

The
copy of this order may be available to learned A.G.P. for its onward
transmission for communication. The matter is adjourned to 26th
May 2010. D.S. permitted.

(RAVI
R. TRIPATHI, J.)

jani