Gujarat High Court High Court

State vs Surekhaben on 1 April, 2011

Gujarat High Court
State vs Surekhaben on 1 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/579/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 579 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 16720 of 2007
 

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

STATE
OF GUJARAT - THROUGH SECRETARY - Appellant(s)
 

Versus
 

SUREKHABEN
GHURAJIBHAI PATEL & 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR N J Shah, Asstt.GOVERNMENT
PLEADER for Appellant(s) : 1, 
MR BS BRAHMBHATT for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 01/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

We
have heard Mr N J Shah, learned AGP for the appellants and Mr B.S.
Brahmbhatt, learned counsel for the respondents. This intra-court
Letters Patent Appeal has been filed challenging the judgment dated
11.11.2009 passed by the learned Single Judge in Special Civil
Application No.16720 of 2007. The petition has been allowed and the
State Government has been directed by the learned Single Judge to
consider the application of the petitioner after applying its mind to
the facts of the case and in view of the observations made, in
accordance with law within a period of three months and it has
further been directed that the decision shall be communicated to the
petitioner. Since the matter has
yet not been decided by the authority, we are not inclined to
interfere with the matter at this stage. This LPA is accordingly
dismissed.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top