Gujarat High Court Case Information System
Print
MCA/1067/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1067 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4357 of 2010
With
MISC.CIVIL
APPLICATION No. 1082 of 2011
In
SPECIAL CIVIL APPLICATION No. 4096 of 2010
With
MISC.CIVIL
APPLICATION No. 1090 of 2011
In
SPECIAL CIVIL APPLICATION No. 3713 of 2010
With
MISC.CIVIL
APPLICATION No. 1109 of 2011
In
SPECIAL CIVIL APPLICATION No. 4358 of 2010
With
MISC.CIVIL
APPLICATION No. 1110 of 2011
In
SPECIAL CIVIL APPLICATION No. 5376 of 2010
With
MISC.CIVIL
APPLICATION No. 1111 of 2011
In
SPECIAL CIVIL APPLICATION No. 1613 of 2010
With
MISC.CIVIL
APPLICATION No. 1119 of 2011
In
SPECIAL CIVIL APPLICATION No. 1614 of 2010
=========================================================
LAXAMANSINH
TAKHATSINH SOLANKI – Applicant(s)
Versus
R
M PATEL – STATE OF GUJARAT & 1 – Opponent(s)
=========================================================
Appearance
:
MR
DP VORA for
Applicant(s) : 1,
MS MOXA THAKKAR, AGP for Opponent(s) : 1,
NOTICE
SERVED for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/06/2011
ORAL
COMMON ORDER :
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. In all the
matters, the grievance on the part of the petitioners was that the
directions issued by this Court in the concerned Special Civil
Application have not been complied with to confer the benefits upon
the petitioners.
2. Pursuant to the
notice issued by this Court, Ld. AGP has placed on record a copy of
the order dated 30/5/2011 passed by the Secretary of the Panchayat
Department, whereby in respect of all the petitioners, it has been
ordered that the calculation be made and the actual payment also
should be made to the petitioners. She further states that pursuant
to the order passed by the State Government, the office of the
District Panchayat has made calculation and vide order dated 2/6/2011
it has also been ordered that as per the schedule, the payment be
disbursed. Under the circumstances, only question remains now is
actual payment to be disbursed to the concerned petitioners. We
direct that the actual payment as per the order of the State
Government read with the calculation made by the District Panchayat
shall be disbursed to the concerned petitioners within a period of
one month from today.
3. In view of the
above, as the order would stand complied with, the present
proceedings are not required to be continued further. Hence, disposed
of accordingly.
[
JAYANT PATEL, J. ]
[
J.C. UPADHYAYA, J.]
* Pansala.
Top