Gujarat High Court High Court

Amrish vs Commission on 1 April, 2010

Gujarat High Court
Amrish vs Commission on 1 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2419/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2419 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 12295 of 2009
 

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


 

AMRISH
N PATEL, MEMBER - JAN SANGARSH MANCH - Appellant(s)
 

Versus
 

COMMISSION
OF INQUIRY & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MUKUL SINHA for Appellant(s) : 1,MR SUBRAMANIAM IYER for Appellant(s)
: 1, 
None for Respondent(s) : 1, 
MR KAMAL TRIVEDI, ADVOCATE
GENERAL with MR PK JANI, GOVT. PLEADER with MS SANGEETA VISHEN, AGP
Respondent(s) : 2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/04/2010  
ORAL ORDER

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

The
learned Advocate General produced a letter dated 31.3.2010 addressed
by the Secretary of Justice Nanavati and Justice Mehta Commission to
the Government Pleader from which it appears that the order dated
18.9.2009 is not final. In view of the further stand taken by the
Secretary of Commission, we adjourn the case for the present. The
letter be kept on record in a sealed cover. Post the matter on
17th June, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top