Gujarat High Court
Saiyed vs District on 12 January, 2010
Gujarat High Court Case Information System Print SCA/2198/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 2198 of 2009 ========================================= SAIYED ILIYASALI HUSSAINMIYA - Petitioner(s) Versus DISTRICT DEVELOPMENT OFFICER & 3 - Respondent(s) ========================================= Appearance : MR DJ BHATT for Petitioner(s) : 1, NOTICE SERVED for Respondent(s) : 1 - 2. MR PINAKIN M RAVAL for Respondent(s) : 2, NOTICE UNSERVED for Respondent(s) : 3, MR YOGEN N PANDYA for Respondent(s) : 4, ========================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 12/01/2010 ORAL ORDER
Rule
returnable on 28th April, 2010. Shri Yogen Pandya, learned
advocate waives service of Rule on behalf of the respondent No.4. The
amount deposited by Gayatri Industries-respondent No.4, shall be
deposited in a fixed deposit initially for a period of 1 year.
(S. R.
Brahmbhatt, J. )
sudhir
Top