Gujarat High Court
S vs State on 18 March, 2010
Gujarat High Court Case Information System
Print
SCA/11515/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11515 of 2009
=========================================================
S
J VARSADIA & 13 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
BHASKAR TANNA, Sr. Advocate for TANNA ASSOCIATES
for Petitioner(s) : 1 -
14.
MRS. KRINA CALLA AGP for Respondent(s) : 1,
NOTICE SERVED
BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/03/2010
ORAL
ORDER
A
responsible Officer in the Finance Department, not below the rank of
a Secretary, will file a detailed reply in the subject matter, before
the next date of hearing. S.O to 15.04.2010.
It
is clarified that such reply should contain necessary averments
justifying the grounds on which the recommendations made by the
Anomaly Committee were rejected.
Until
then, no coercive action shall be initiated against the petitioner
qua any recovery. Direct service permitted.
[K.S.JHAVERI,
J.]
Pravin/*
Top