Gujarat High Court Case Information System
Print
SCA/10599/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10599 of 2010
=========================================================
DEPUTY
ENGINEER(O & M) - Petitioner(s)
Versus
RAMESH
KISHANCHAND SAMIYANI - Respondent(s)
=========================================================
Appearance
:
MR
SP HASURKAR for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
RULE
SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/03/2011
ORAL
ORDER
1. By
order dated 10th February, 2011 the petition has been
admitted and the interim relief in terms of para-8(B) has been
granted.
2. Therefore,
the Registry is directed to list the petition in final hearing cause
list.
3. So
far as interim relief is concerned, the ad-interim relief granted by
order dated 10th February, 2011 will continue to operate
till further orders. Since, the respondent has, only few days back
engaged services of Advocate who wants to file reply affidavit and
resist the petition, it is clarified that it would be open to the
respondent to move appropriate application for modification/vacating
interim relief, after the reply affidavit is filed after serving
advance copy thereof to the petitioner’s Advocate.
4. With
the aforesaid clarification, the Registry is directed to list
petition for final hearing cause list.
(K.M.THAKER,
J.)
Amit
Top