Gujarat High Court High Court

====================================== vs Mr Shivang Shukla on 15 February, 2010

Gujarat High Court
====================================== vs Mr Shivang Shukla on 15 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1387/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1387 of 2010
 

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

PATEL
NILAMBAHEN SHAMALBHAI AND OTHERS
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

====================================== 
Appearance
: 
MR R.K.MANSURI for
Petitioners. 
MR SHIVANG SHUKLA, AGP for Respondent Nos.1 - 2. 
None
for Respondent Nos.3 - 7. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 15/02/2010 

 

ORAL
ORDER

Learned
AGP appears on advance copy and submits that interim relief granted
by Division Bench in Letters Patent Appeal No.153 of 2010 is likely
to be modified as the State Government proposes to file an
application for early hearing of the appeal itself or modification of
the interim relief. It was on that basis requested that hearing of
this petition may be postponed till 8th March 2010.
Hence, S.O. to 9th March 2010, with liberty to the
petitioner to move present petition for interim relief in case of
necessity.

(D.H.Waghela,
J.)

*malek

   

Top