Gujarat High Court Case Information System
Print
SCA/6954/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6954 of 2008
=========================================================
VIPULKUMAR
DINESHBHAI CHAUHAN - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 5 - Respondent(s)
=========================================================
Appearance
:
MR
AG VYAS for
Petitioner(s) : 1,
MR.SHARMA, ASSISTANT GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 - 3,5 - 6.
MR
MS JAYSWAL for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 26/08/2011
ORAL
ORDER
Learned
advocate Mr. A.G.Vyas appearing on behalf of petitioner, learned
advocate Mr. Dhavan M. Jaiswal appearing on behalf of learned
advocate Mr.M.S.Jayswal, for respondent no.4 and learned Assistant
Government Pleader Mr.Sharma, appearing on behalf of
respondent-State.
It
is indicated that respondents have deposited an amount of
Rs.3,21,945/- with the registry of this Court on 15.10.2008. It is
also stated that nomination filled by deceased-employee in favour of
the petitioner is also produced so also in the affidavit in reply.
In
light of this development, learned advocate Mr. A.G.Vyas dose not
press this petition. Petition stands disposed of accordingly.
Registry is directed to pay an amount deposited with an interest
accrued there on if any to the petitioner after following usual
procedure.
Rule
is discharged. Civil Applications stands disposed of in view of the
fact that petition is disposed of.
(A.L.DAVE,J.)
GIRISH
Top