Gujarat High Court High Court

Mahant vs State on 26 October, 2010

Gujarat High Court
Mahant vs State on 26 October, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10831/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10831 of 2010
 

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

 

MAHANT
OF SHRI DUDHREJ TEMPLE AND VAHIVATKARTA MAHANT KANIRA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 26/10/2010 

 

 
 
ORAL
ORDER

Learned
AGP Ms. Pathak shall get it confirmed from the advocate appearing for
the opponent before the learned Trial Court as to whether by virtue
of the order dated 28/6/2010, the entire Execution Petition No.2 of
2009 has been dismissed or only application seeking issuance of
warrant has been dismissed. The clarification shall be placed on
record by the AGP on the next date of hearing. The AGP is also
directed to get further affidavit filed by the respondent clarifying
as to why only Rs.8,27,457/- is deposited as against the awarded
amount, which is as claimed by the petitioner is of Rs.37,58,521/-.

So
as to enable the parties to place on record the aforesaid details, S.
O. to 19/11/2010. The petitioner shall file copy of the award passed
by the Reference Court.

(K.M.THAKER,
J.)

(ila)

   

Top