Gujarat High Court
Dhaval vs The on 6 October, 2008
Gujarat High Court Case Information System
Print
SCA/284620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2846 of 2008
============================================
DHAVAL
SALES (INDIA) - Petitioner(s)
Versus
THE
EDUCATION COMMISSIONER & 2 - Respondent(s)
============================================
Appearance
:
MR MAHENDRA
K PATEL for Petitioner(s) : 1,
NOTICE SERVED
BY DS for Respondent(s) : 1 - 3.
RULE SERVED BY DS for
Respondent(s) : 1 - 3.
MR VIPUL MISTRY ASST. GOVERNMENT PLEADER
for Respondent(s) : 3,
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/10/2008
ORAL
ORDER
At
the request of learned AGP, adjourned to 21st October,
2008.
It
is not in dispute that the Commissioner Higher Education has already
sent a draft of Rs. 35,81, 640/- to District Education Officer,
Jamnagar, which is not released in favour of the petitioner on the
ground that some inquiry is pending. However, the
equipments/material supplied by the petitioner and quality of which
remains undisputed, and only on the ground of the petitioner being
the only bidder, inquiry is held, for which, payment cannot withheld.
[ANANT
S. DAVE, J.]
//smita//
Top