Gujarat High Court
Rajabhai vs State on 15 June, 2010
Gujarat High Court Case Information System
Print
LPA/458/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 458 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1177 of 2010
=================================================
RAJABHAI
PUNABHAI KOLI & 1 - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance :
MR
KIRTIDEV R DAVE for Appellant(s) : 1 2.
MR RAHUL K
DAVE for Appellant(s) : 1 - 2.
MS MANISHA L SHAH, AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/06/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on 4th
and 5th
respondents. Direct notice is permitted.
Ms
Manisha L Shah, learned AGP accepts notice on behalf of rest of the
respondent authorities. The respondents may file affidavit and state
as to why the appellants should not be permitted to move before the
Civil Court of competent jurisdiction for such relief which may be
decided in the suit without being influenced by the orders of the
Mamlatdar and the orders of the learned Single Judge.
Post
the matter on 7th
July, 2010.
[S.
J. MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top