Gujarat High Court High Court

Shailesh vs State on 7 May, 2010

Gujarat High Court
Shailesh vs State on 7 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6302/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6302 of 2000
 

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


 

SHAILESH
KANTILAL MALAVIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BJ TRIVEDI for
Petitioner(s) : 1,MR JT TRIVEDI for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1 - 2. 
NOTICE SERVED for Respondent(s)
: 3, 
MR PREMAL R JOSHI for Respondent(s) :
4, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As
it is a service matte,r public interest litigation is not
maintainable and the petitioner claims to be a retrenched employee,
let the matter be listed before appropriate Bench (learned single
Judge) on 12th May 2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top