Gujarat High Court High Court

Minakshi vs State on 29 November, 2010

Gujarat High Court
Minakshi vs State on 29 November, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8841/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 8841 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3463 of 2010
 

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

 

MINAKSHI
P PUROHIT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MR NIRAJ PATHAK, AGP for Respondent(s) :
1, 
RULE NOT RECD BACK for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 15/09/2010 

 

 
 
ORAL
ORDER

1. Learned
AGP Mr.Pathak was granted time to take instructions in the matter on
9.9.2010 and the matter was kept today.

2. Learned
AGP Mr.Pathak places on record the copy of communication dated
14.9.2010 from the office of the District Assistant Inspector, Local
Funds, the officer under the Director of Pension and Provident Fund.
Along with that communication, copy of the order dated 14.9.2010 from
the office of the District Assistant Inspector, Local Funds to the
District Treasury Officer is also enclosed. Learned AGP Mr.Pathak
states that on production of this order before the Treasury Officer,
the amount in question will be paid and besides that, the amount of
Rs.90,000/- that of last installment of provident fund will also be
paid to the applicant original petitioner.

3. With
this, the grievance ventilated in this Civil Application does not
survive. This Civil Application stands disposed of. Rule is made
absolute.

The
Court appreciates the efforts put by learned AGP for solving out the
problem of the applicant original petitioner.

(Ravi
R.Tripathi,J)

pathan

   

Top