Gujarat High Court Case Information System
Print
SCA/15011/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15011 of 2011
=========================================================
VANABHAI
KANABHAI - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH P MANKAD for
Petitioner(s) : 1,
MR RA RINDANI, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR HS MUNSHAW for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/11/2011
ORAL
ORDER
1. Learned Advocate
Mr.Munshaw for respondent Nos.2, 3 and 4 being District Development
Officer, District Panchayat, Bhavnagar, Taluka Development Officr,
Tal.Umrala and Sarpanch, Dohla Gram Panchayat has handed over a
cheque of Rs.40,000/- (Rupees Forty Thousand Only) to the learned
Advocate for the petitioner, having received the same from
Up-sarpanch and Talati-cum-Mantri, who are present in the Court. On
instructions from them, learned Advocate for respondent Nos.2, 3 and
4 states that they will see to it that the cheque does not bounce.
1.1 Learned Advocate
for respondent Nos.2, 3 ad 4 submitted that the Panchayat, being not
in very sound financial condition, will pay remaining amount of
Rs.20,753/- (Rupees Twenty Thousand Seven Hundred Fifty Three Only)
(remaining amount from the principal amount) by installment of
Rs.5,000/- (Rupees Five Thousand Only) every month, last installment
being of Rs.5,753/- (Rupees Five Thousand Seven Hundred Fifty Three
Only) in the month of March, 2012.
2. At the request of
learned Advocate Mr.Mankad for the petitioner, it is clarified that
this is without prejudice to the rights and contentions of both the
parties.
3. This takes care of
the relief sought for in this petition, as the remaining grievance,
if any, can be ventilated by the petitioner in a pending petition
being SCA No.3394 of 2010. The petition is disposed of. Notice is
discharged. No costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top