Gujarat High Court Case Information System
Print
LPA/519/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 519 of 2010
In
SPECIAL
CIVIL APPLICATION No. 659 of 2010
With
CIVIL
APPLICATION No. 2959 of 2010
In
LETTERS PATENT APPEAL No. 519 of 2010
=============================================
RAMLAL
HANSRAJ MALLAH & 7 - Appellant(s)
Versus
DIRECTOR
GENERAL (PO &T) & 1 - Respondent(s)
=============================================
Appearance :
MR
BP GUPTA for Appellant(s) : 1 - 8.
None for Respondent(s) : 1 -
2.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
According
to learned counsel for the appellants, if the Professional Letter
Writers are not allowed to sit in the Post Office Compound as per the
Manual, it will affect public in general and illiterate persons in
particular.
Let
notice be issued on respondents.
Direct
Notice by Speed Post on first respondent permitted. Direct Notice for
rest of respondent permitted.
Post
the matter on 15th April 2010.
Until
further order, respondents will allow the appellants to occupy their
places within the premises, if they are still in such occupation.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top