Gujarat High Court Case Information System
Print
SCA/3100/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3100 of 2010
=========================================================
DEPUTY
COMMISSIONER & 2 - Petitioner(s)
Versus
ANUGRAH
BHATIA - Respondent(s)
=========================================================
Appearance
:
MS
PAURAMI B SHETH for
Petitioner(s) : 1 - 3.
MR RK MISHRA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
Rule.
Learned
advocate Mr. Mishra appears for and waives service of notice of rule
on behalf of the respondent.
The
respondent has filed affidavit (page 81) to state that after
termination of his service as Post Graduate Teacher in Kendriya
Vidyalaya, since the year 1991 the respondent was engaged as tutor in
private coaching classes. On and from 1st April 2002,
the said coaching classes have been taken over by the respondent. He
is running the coaching classes in the name of Bhatia Classes .
The respondent has also produced copies of the Income tax returns
filed by him. Not only the respondent is gainfully employed, he has
joined a lucrative profession.
Pending
the petition, there shall be interim stay in terms of paragraph 5(b).
(M.D.
Shah, J.) (Ms. R.M. Doshit, J.)
*menon
Top