Gujarat High Court Case Information System
Print
SCA/3774/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3774 of 2011
With
SPECIAL
CIVIL APPLICATION No. 3790 of 2011
=========================================================
M
S UNIVERSITY OF BARODA & 1 - Petitioner(s)
Versus
K
V R MURTHY & 2 - Respondent(s)
=========================================================
Appearance :
MR
MITUL K SHELAT for
Petitioner(s) : 1 - 2.
MR RAMNANDAN SINGH for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2,
MS MEGHA CHITALIYA,
ASST. GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 10/10/2011
ORAL
ORDER
Heard
learned Advocates for the parties and Ms. Megha Chitaliya learned
Assistant Government Pleader for the respondent – State.
After
hearing learned Advocates for the parties, on 22.09.2011, this Court
had recorded the brief facts of the case and learned Assistant
Government Pleader was directed to report to this Court about status
of compliance of order dated 13.10.2008 passed by the Tribunal
directing to pay conveyance allowance since the Writ Petitions and
Letters Patent Appeal/s challenging the order of the Tribunal, filed
by the State Government came to be dismissed.
Inspite
of the above, no status report or explanation is rendered. In view
of the above, the Director of Technical Education, State of Gujarat
is directed to remain personally present before this Court on 12th
October, 2011 at 11.00 a.m.
Copy
of this order be made available today to the learned Assistant
Government Pleader Ms. Megha Chitaliya.
Matter
to be listed on 12th
October, 2011.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top