Gujarat High Court Case Information System
Print
CA/11843/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11843 of 2011
in
SPECIAL
CIVIL APPLICATION No. 15048 of 2011
=========================================================
NATIONAL
SMALL INDUSTRIES CORPORATION LTD - Petitioner(s)
Versus
GUJARAT
AUDHYOGIK KAMDAR MANDAL & 3 - Respondent(s)
=========================================================
Appearance :
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1,
MR PC CHAUDHARI for Respondent(s) : 1,
MS
KRINA CALLA AGP for Respondent(s) : 2,
None for Respondent(s) :
3,
MS AVANI S MEHTA for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/11/2011
ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)
This
is an application at the instance of respondent No.4 in the main
matter and by this application, the said respondent No.4 has prayed
for implementation of earlier order dated 21st October
2011 by which the Division Bench specifically clarified the earlier
order dated 11th October 2011 that there was no
prohibition on the Collector, Ahmedabad to disburse amount beyond
Rs.31 lakh and the Collector should proceed with the disbursement of
the amount fetched in the auction other than Rs.31 lakh in respect of
which the Division Bench would pass order later on.
2. By
this application, the respondent No.4 has alleged that in spite of
specific clarification, the Collector is not even proceeding for
disbursement of amount other than Rs.31 lakh clarified in the earlier
order dated 21st October 2011.
3. Since
the earlier order has attained finality, we direct the concerned
Collector to immediately implement the order dated 21st
October 2011. The amount should be disbursed positively by 22nd
November 2011. Since this order has been passed in presence of Ms
Calla appearing on behalf of the State-respondent, she is directed to
communicate the order positively to the concerned Collector during
the course of the day.
4. The
civil application stands disposed of.
Direct
service is permitted.
(BHASKAR
BHATTACHARYA, ACTING CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top