Gujarat High Court High Court

Kalyani vs State on 12 May, 2010

Gujarat High Court
Kalyani vs State on 12 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3507/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3507 of 2010
 

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


 

KALYANI
ROSHANALI ABDULLAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
JAYRAJ CHAUHAN for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 4. 
MR BY MANKAD
for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/05/2010 

 

ORAL
ORDER

Heard
learned counsel for the respective parties.

Respondent
no.1 herein is directed to examine the claims of the petitioner,
particularly, with respect to the calculations in Para-5 at Page-3
and shall arrive at a subjective satisfaction as regards the said
claims within a period of FOUR WEEKS from today.

The
claims, which the petitioner shall be entitled to receive pursuant to
such examination by respondent no.1, will be paid to the petitioner
before the next date of hearing. S.O to 21 th
June, 2010. Direct service permitted.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top