Gujarat High Court
Nandkishorbhais vs Dy.Engineer on 25 August, 2010
Gujarat High Court Case Information System
Print
SCA/4992/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4992 of 2005
==============================================================
NANDKISHORBHAIS
KANZARIA - Petitioner(s)
Versus
DY.ENGINEER
G.E.B. - Respondent(s)
==============================================================
Appearance
:
MR
JAYANTI K THORIA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/09/2005
ORAL
ORDER
RULE.
Mr.
Thoria learned advocate for the petitioner states that the amount of
the supplementary bill has been paid without prejudice to the rights
and contentions of both the sides and, therefore, there is no
question of stay of any order.
[K.S.
JHAVERI, J.]
/phalguni/
Top