Gujarat High Court High Court

Executive vs Ramesh on 26 July, 2011

Gujarat High Court
Executive vs Ramesh on 26 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2248/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2248 of 2011
 

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

 

EXECUTIVE
ENGINEER ( OPERATION AND MAINTENANCE ) - Petitioner(s)
 

Versus
 

RAMESH
K VADODARIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1, 
MR
KISHOR M PAUL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 26/07/2011 

 

 
 
ORAL
ORDER

A statement is made on
behalf of the learned Advocate for the petitioner that Section 17-B
is complied with. It is, therefore, requested that interim relief
granted earlier be confirmed. Learned Advocate Mr.K.M.Paul does not
controvert this statement.

Order accordingly.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top