Gujarat High Court Case Information System
Print
CA/14208/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 14208 of 2008
In
SECOND
APPEAL No. 272 of 2008
With
SECOND
APPEAL No. 272 of 2008
With
SECOND
APPEAL No. 130 of 2008
With
CIVIL
APPLICATION No. 8969 of 2010
In
SECOND
APPEAL No. 130 of 2008
=========================================================
STATE
OF GUJARAT COMMISSIONER MIDDAY MEALS & & 1 - Petitioner(s)
Versus
SHREE
SHANKARACHARYA ABHINAV SACHIDANAD TIRTH SANSKRIT & 1 -
Respondent(s)
=========================================================
Appearance
:
MS
VS PATHAK, ASSTT.GOVERNMENT PLEADER
for
Petitioner(s) : 1,DELETED for Petitioner(s) : 2,
MR SP MAJMUDAR
for Respondent(s) : 1,
MR JD AJMERA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/09/2010
ORDER
BELOW NOTE FOR SPEAKING TO MINUTES
Heard Ms
VS Pathak, learned Asstt.Govt. Pleader for the applicants, Mr SP
Majmudar, learned advocate for opponent no.1 and Mr JD Ajmera,
learned advocate for opponent no.2.
In view
of the submissions canvassed by the learned advocates of both the
sides, the State is ready to deposit the amount as per the direction
given by this Court. However, the same shall be subject to the
contentions that may be raised by the rival parties at the time of
final hearing of Second Appeal Nos. 130 of 2008 and 272 of 2008.
Time to
deposit the amount is extended up to 1st October, 2010.
If the
application for withdrawal of the amount is made, then, the same
shall be heard and disposed of in accordance with law.
With
this observation, the note for speaking to minutes is disposed of.
[H.B.
ANTANI, J.]
pirzada/-
Top