Gujarat High Court High Court

Sardarji vs State on 13 April, 2010

Gujarat High Court
Sardarji vs State on 13 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4566/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4566 of 2010
 

=========================================================

 

SARDARJI
SURAJI RAJPUT & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PUSHPADATTA VYAS for
Petitioner(s) : 1 - 3. 
MR MG NANAVATI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 13/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Rule,
returnable on 20.04.2010.

We
are informed that in the cognate matter, being Special Civil
Application No.1439 of 2010, interim relief has already been
granted.

Pending
the final hearing, there shall be interim relief in terms of para 7B.

Direct
service is permitted.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top