Gujarat High Court High Court

Ratilal vs District on 1 August, 2008

Gujarat High Court
Ratilal vs District on 1 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9219/2008	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9219 of 2008
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE K.M.THAKER
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

RATILAL
KHIMJIBHAI PARMAR - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Petitioner(s) : 1, 
MR SUNIT SHAH, GP, WITH MS NISHA PARIKH, AGP
for Respondent(s) : 1, 
MR SANJAY M AMIN for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 01/08/2008  
ORAL JUDGMENT

After
the order dated 29.7.2008, the respondent No.1 ? Collector,
Gandhinagar has filed affidavit and explained the situation and
circumstances which caused delay in executing the recovery
certificate. It is also given out that the recovery certificate has
been executed and the amount in question has been paid over to the
petitioner workman. Mr. Pathak has admitted that the payment has been
made and nothing survives in the petition so far as the petitioner is
concerned. Mr. Amin for the respondent No.2 has also said that the
amount in question has been paid. Since the recovery certificate has
been executed and directions are complied with, the respondent No.1
is relieved from his obligation. The explanation given by the
respondent No.1 for causing delay is accepted. Since payments have
been made and the petitioner’s grievance does not survive, Mr. Pathak
prays that the petition may be disposed of.

A
copy of the voucher under which the payment has been made and the
petitioner has acknowledged the payment, is to be taken on record.

In
view of the aforesaid, present petition is disposed of. Notice
discharged. No order as to costs.

Kdc								[K.M.Thaker,
J.] 


    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top