Gujarat High Court
=========================================Appearance vs Mr on 8 October, 2010
Gujarat High Court Case Information System
Print
SCA/6622/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6622 of 2010
For
Approval and Signature:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
GHANSHYAMBHAI
G BHATT
Versus
UNITED
INDIA INSURANCE CO AND OTHERS
=========================================Appearance
:
MR SN SHELAT,
SR ADVOCATE with MR SJ GAEKWAD
for the Petitioner
MR
RH MEHTA, with MR VIBHUTI NANAVATI for Respondent(s) : 1 - 3.
DS
AFF.NOT FILED (N) for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/10/2010
ORAL
JUDGMENT
Learned
advocate Mr. R.H. Mehta with Mr. Vibhuti Nanavati states that the
petitioner will be allowed to avail the service of Shri P.D. Munshi,
retired Deputy Manager, as his defence assistance in the departmental
proceedings. On this statement being made, the grievance of the
petitioner does not survive and the petition is disposed of
accordingly.
Rule
is made absolute to the aforesaid extent.
(RAVI
R.TRIPATHI, J.)
omkar
Top