Gujarat High Court High Court

Ravikumar vs District on 2 February, 2010

Gujarat High Court
Ravikumar vs District on 2 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11532/2009	 2/ 2	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


SPECIAL
CIVIL APPLICATION No. 11532 of 2009
 


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


RAVIKUMAR
GAURANGBHAI BARIK - Petitioner(s)
 


Versus
 


DISTRICT
COLLECTOR & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MS REENA KAMANI  for MR
CHINTAN P GOHEL for Petitioner(s) : 1, 
MR NEERAJ SONI, ASST.
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 4. 
MS SEJAL K MANDAVIA for Respondent(s) : 2 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/02/2010 

 

 
 
ORAL
ORDER

1. Heard
learned advocate for the petitioner.

2. The
grievance made that the small amount of Rs.36,923/- for which the
Certificate was issued way back on 10.2.2003, has yet not been
enforced. This Court issued notice on 10.11.2009 which was served
directly. However, no reply is filed.

3. In view of
this submission made by Shri Pathak, the Court is adjourning the
matter to 15.2.2010 with a specific observation that if the amount is
not realized and recovery is not effected by 15.2.2010,the respondent
No.2 shall file affidavit-in-reply indicating each day’s progress and
action taken, if any, towards the recovery certificate, failing which
the Court would be constrained to take serious view and the same may
ensue appropriate action against the respondent No.2. S.O to
15.2.2010. Direct service is permitted.

(S. R.

Brahmbhatt, J. )

sudhir

   

Top