Gujarat High Court High Court

Executive vs Manharbhai on 9 August, 2010

Gujarat High Court
Executive vs Manharbhai on 9 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4725/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4725 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4650 of 2009
 

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


 

EXECUTIVE
ENGINEER (ROAD AND BUILDING DIVISION-PANCHAYAT) & 1 -
Petitioner(s)
 

Versus
 

MANHARBHAI
MANGALBHAI PATEL & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
HS MUNSHAW for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 09/08/2010 

 

ORAL
ORDER

1.
Learned Advocate Mr.Munshaw for the applicant states that the amount
which fell short of the awarded amount is deposited by the present
appellant. He also states that the department has already issued a
show-cause notice to one Technical Assistant (Mechanical) on
04.08.2010 as the irregularity qua his conduct has come to the notice
of the authority concerned.

2. Learned
Advocate for the applicant requests that the amount which is
deposited may not be allowed to be withdrawn until the Court examines
the matter on merits.

2.1. The
request is found reasonable. The Tribunal is directed not to allow
the withdrawal in absence of any specific order from this Court. The
matter is adjourned to 25th August 2010.

(RAVI
R. TRIPATHI, J.)

jani

   

Top