Gujarat High Court
Nikhilbhia vs Union on 24 October, 2008
Gujarat High Court Case Information System
Print
SCA/1322920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13229 of 2008
=========================================================
NIKHILBHIA
NAVINCHANDRA PATEL - Petitioner(s)
Versus
UNION
OF INDIA & 4 - Respondent(s)
=========================================================
Appearance :
MR
JA ADESHRA for Petitioner(s) : 1,
MR HARIN P
RAVAL for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/10/2008
ORAL
ORDER
Heard
learned counsel for the petitioner.
Specific
grievance raised in this petition is that though the compensation is
determined by the competent authority and the amount is deposited,
but the same is not being paid to the petitioner.
Notice
returnable on 20.11.2008.
If
the amount is not paid to the petitioner on or before the returnable
date, concerned person is directed to remain present on 20.11.2008.
(ANANT S. DAVE, J.)
*pvv
Top