Gujarat High Court
V vs State on 3 July, 2008
Gujarat High Court Case Information System
Print
SCA/8545/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8545 of 2008
=========================================================
V
K PATEL & COMPANY - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
DC DAVE for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/07/2008
ORAL
ORDER
Heard
learned advocate Mr.D.C.Dave. He has drawn my attention to judgment
of 1979(2) GLR 102 and has also contended that arbitration
proceedings is also pending and in future at the event of the any
necessity, he will file civil litigation in connection of the
recovery of his dues from the respondent Nos. 2,3, and 4. Notice
returnable on 4th August, 2008. Till then the
implementation and operation of impugned communication dated 4th
June, 2008 is stayed. Direct service is permitted.
(Z.K.SAIYED,
J.)
ashish//
Top