Gujarat High Court High Court

Kheda vs The on 13 July, 2011

Gujarat High Court
Kheda vs The on 13 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/962/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 962 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 8276 of 2010
 

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

 

KHEDA
JILLA SWATANTRA KAMDAR SANGH - Appellant(s)
 

Versus
 

THE
INSTITUTE OF RURAL MANAGEMENT ANAND & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UT MISHRA for
Appellant(s) : 1, 
MR DC DAVE for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 13/07/2011 

 

ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE V. M. SAHAI)

Learned
counsel for the petitioner shall file an additional affidavit clearly
stating therein as to when the contractor filed writ petition being
Special Civil Application No.7707 of 2002 (decided on 23rd
September, 2002) and on that date whether the contract of the
contractor was subsisting and from what date to what date contract
continued and what was the prayer in the aforesaid petition.

List the matter on 12th
August, 2011.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

Amit

   

Top