Gujarat High Court
P vs Commissioner on 25 September, 2008
Gujarat High Court Case Information System
Print
SCA/11821/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11821 of 2008
=========================================================
P
M BHAGAT HIGH SCHOOL - Petitioner(s)
Versus
COMMISSIONER
MID DAY MEALS & SCHOOL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Petitioner(s) : 1,
GOVERNMENT
PLEADER for
Respondent(s) : 1,
DS
AFF.NOT FILED (N) for
Respondent(s) : 1,
NOTICE
SERVED BY DS for
Respondent(s) : 2
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/09/2008
ORAL
ORDER
Mr.
Saurabh Shah, learned Advocate appearing on behalf of respondent
no.3, states on instructions that if some reasonable time is granted,
during the pendency of this petition, then respondent no.3 will not
withdraw the amount deposited in her Bank Account by respondent no.2.
Heard.
Considering the facts of the case and in view of the statement made
by Mr. Saurabh Shah, S.O. to 06.10.2008. Till that
date, respondent no.3 will not withdraw the amount deposited in her
Bank Account by respondent no.2.
[K.
S. JHAVERI, J.]
Pravin/*
Top