Gujarat High Court High Court

Okil vs State on 25 September, 2008

Gujarat High Court
Okil vs State on 25 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/269/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 269 of 2008
 

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

 

OKIL
SHITALPRASAD MISHRA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRTIDEV R DAVE for
Petitioner(s) : 1,MR RAHUL K DAVE for Petitioner(s) : 1, 
MR JK
SHAH, AGP for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
 
ORAL
ORDER

Learned
AGP Mr.J.K.Shah for the respondent-State states that the order of
this Court dated 28/2/2008 is already complied with by the
respondent-State by making payment of Rs.4,562/- and Rs.70,998/- by
way of Demand Draft dated 29/3/2008 and balance amount of Rs.44,184/-
by way of Demand Draft dated 2/7/2008 and copy of order is served on
the respondent on 13/8/2008. The same is taken on record. Xerox
copy of the fax is taken on record.

Mr.Dave
wants to amend the petition. S. O. to 13/10/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top