Gujarat High Court High Court

Jamnadas vs Commissioner on 21 June, 2011

Gujarat High Court
Jamnadas vs Commissioner on 21 June, 2011
Author: D.H.Waghela,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7333/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7333 of 2011
 

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


 

JAMNADAS
PRATAPRAI BHANUSHALI THROUGH POWER OF ATTORNEY - Petitioner(s)
 

Versus
 

COMMISSIONER
(FOR DISABLED PERSONS) & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NIRAL R MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 21/06/2011 

 

 
ORAL
ORDER

It
was stated at the bar that another petition being Special Civil
Application No. 1986 of 2011 had been filed by respondent No. 2
herein to challenge the same order, but that petition has been
dismissed on 15.03.2011 on account of non-removal of office
objections. It was further stated by learned counsel, Mr. D.C.Dave,
that he has filed an application for restoration of that petition by
way of Misc. Civil Application No. 1267 of 2011 but that
application is not circulated for hearing so far. Therefore, the
office is requested to list that Misc. Civil Application No. 1267 of
2011, subject to removal of office objections, if any, along with the
present petition on 24.06.2011.

[D.H.WAGHELA,
J.]

JYOTI

   

Top