Gujarat High Court Case Information System
Print
LPA/273/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 273 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13631 of 2010
With
CIVIL
APPLICATION No. 1705 of 2011
In
LETTERS PATENT APPEAL No. 273 of 2011
=========================================
TEJABHAI
BHALABHAI BAGDA - Appellant(s)
Versus
STATE
OF GUJARAT
THROUGH
ADDITIONAL SECRETARY & 4 - Respondent(s)
=========================================
Appearance :
MR
HR PRAJAPATI for Appellant(s) : 1,
MS KRINA CALLA, ASSTT.
GOVERNMENT PLEADER for Respondent(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appeal was listed for removal of defect of certified copy of the
order passed by the learned Single Judge having not enclosed.
Learned counsel for the appellant would contend that he has already
enclosed typed copy of the said order, but he prays to withdraw the
appeal to enable the appellant to move before the State authorities,
in view of the Government Resolution of 1990 at page No. 62-A. Ms.
learned AGP appearing for the State has no objection to the same.
In
the circumstances, we allow the appellant to withdraw the appeal to
enable the appellant to move without any liberty to file fresh appeal
against the very same order. LPA and CA both stand disposed of.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top