Gujarat High Court Case Information System
Print
SCA/953620/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9536 of 2008
=========================================================
RAVINDRABHAI
CHANDUBHAI PATEL & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 4.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 31/07/2008
ORAL
ORDER
Rule.
To be heard with Special Civil Application No.9071/2008 and connected
matters.
In
view of Learned Single Judge of this Court having given prima facie
conclusion expressed through his speaking order dated 16.7.2008
passed in Special Civil Application No. 9071/2008 that respondent
No.2 herein could not have been empowered by the Government to
consider the question of disqualification of members of Nagarpalika,
I find this is a fit case wherein ad interim relief should be
granted.
In
the result, by way of ad interim relief, impugned order at Annexure-G
dated 19.5.2008 shall stand stayed.
Direct
service is permitted.
(Akil
Kureshi,J.)
(raghu)
Top