Gujarat High Court Case Information System
Print
MCA/580/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 580 of 2011
In
MISC.CIVIL
APPLICATION No. 1182 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1794 of 2009
=========================================
KANCHANBEN
YOGENDRA DAVE - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================
Appearance :
MR
SANDEEP N BHATT for
Applicant(s) : 1,
GOVERNMENT PLEADER for Opponent(s) : 1,
None
for Opponent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/04/2011
ORAL
ORDER
1. Present
application has been preferred by the applicant-original petitioner
for appropriate order directing the respondent to implement the order
passed by this Court passed in M.C.A. No.1182 of 2010 in Special
Civil Application NO.10211 of 2007 in later spirit.
2. Today,
when the present application is taken up for hearing Shri Bhatt,
learned advocate for the applicant has submitted that now the
applicant has already been paid the amount due and payable under the
aforesaid order on 1.3.2011. In view of the above, present
application is disposed of as the grievance does not survive.
(M.R.SHAH,
J.)
kaushik
Top