Gujarat High Court High Court

Nirmalaben vs This on 7 October, 2011

Gujarat High Court
Nirmalaben vs This on 7 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1871/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1871 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 143 of 2000
 

 


 

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


 

NIRMALABEN
B TRIVEDI - Applicant(s)
 

Versus
 

HASHMUKH
HADIYA OR HIS SUCCESSOR IN HIS OFFICE - Opponent(s)
 

=========================================================
Appearance : 
MR
JD AJMERA for
Applicant(s) : 1, 
MS MOXA THAKKAR, AGP. for Opponent(s) :
1, 
NOTICE SERVED for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 07/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. This
Court on 21.09.2011 had passed the following order :

The learned AGP for the
respondent places on record the communication made by letter dated
20.9.2011 for disbursement of the amount and she states, under
instructions of Mr D.N. Patel, Accounts Officer, Commissioner of
Schools, that within ten days, the payment will be made. Hence, S.O.
to 4th October 2011.

2. Today
learned Assistant Government Pleader states that the amount of
Rs.78,033/-, as calculated by the Department has already been paid.
Mr. Ajmera confirms the said position. Under these circumstances, the
order shall stand complied with. However, Mr. Ajmera states that if
any amount is left out he may be at liberty to make representation.
We find that it would be a separate cause for which the petitioner
may make representation but as the order is complied with, the
present proceedings are not required to be continued any further.
Hence, disposed of accordingly.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top