SCA/25282/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 25282 of 2007 ========================================================= DIVISIONAL CONTROLLER - Petitioner(s) Versus TARACHAND BHANABHAI KHARSADIA - Respondent(s) ========================================================= Appearance : MS SEJAL K MANDAVIA for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1, MR MAHENDRA TRIVEDI for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 20/06/2008 ORAL ORDER
Learned
advocate Mr. Anand Sharma appearing for respondent submitted that in
pursuance to the order passed by this Court, the amount is paid to
respondent by petitioner and now, matter is to be required for final
hearing.
He
submitted that identical matter being SCA no. 25283/2006 is also
pending for final hearing and in this petition also Rule is issued
by this Court.
Therefore,
considering the fact, matter would require for final hearing and ad
interim relief granted by this Court is confirmed till the matter is
finally decided by this Court.
Rule.
To be heard with SCA no. 25283/2006 and other SCA no. 25300/2007.
Therefore, Registry is directed to notify all these three matters
for final hearing in a due course.
(H.K.RATHOD,
J)
asma