Gujarat High Court High Court

Prabhudas vs Union on 4 October, 2010

Gujarat High Court
Prabhudas vs Union on 4 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11087/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11087 of 2010
 

 


 

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

PRABHUDAS
KHANABHAI MAKWANA - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 4 - Respondent(s)
 

=========================================
 
Appearance : 
SUNITA
S CHATURVEDI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2,4 - 5. 
MRS
VASAVDATTA BHATT for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
Counsel Ms.Chaturvedi stats that order of the Tribunal challenged in
this petition has already been implemented by the respondents.
However, there is some controversy about the amount recovered by the
Department before grant of stay and therefore, the petitioner does
not press this petition without prejudice and reserving right to take
appropriate steps about amount recovered against respondent
authorities. Permission as prayed for is granted. The petition is
disposed of as not pressed without prejudice to
the right of the petitioner to pursue remedy available to him
regarding recovered amount.

[A.L.Dave,
J.]

[M.D.Shah,
J.]

satish

   

Top