SCA/8720/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION NO. 8720 OF 2008 With SPECIAL CIVIL APPLCIATION NO.23316 OF 2007 With CIVIL APPLICATION NO.4928 OF 2008 ====================================== VINODKUMAR VISHNUPRASAD PANDYA & ORS. - Petitioner(s) Versus STATE OF GUJARAT & ANR. - Respondent(s) ======================================Appearance : Mr. G. M. Joshi & Mr. Paresh Upadhyay for Petitioner(s). Ms. Asmita Patel, AGP for Respondent(s) : 1. Mr. D. G. Shukla for Respondent(s) : 2. ====================================== CORAM : HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 29/07/2008 COMMON ORAL ORDER
Heard
Mr. Paresh Upadhyay and Mr. Gautam M. Joshi, learned Advocates for
the petitioners, and Ms. Asmita Patel, learned Assistant Government
Pleader for the respondent-State.
The
learned Advocates for the petitioners have stated about the urgency
of the matter that the promotions are held up. However, referring to
the order dated 23rd April, 2008 passed in Civil
Application No.4928 of 2008, the learned Advocates submitted that
this Civil Application is, in fact, for review and the Court (Coram:
Honourable Mr. Justice Bhagwati Prasad) has also made an observation
to that effect.
In
these circumstances, the Office is directed to place all these
matters before the Honourable the Chief Justice for obtaining
appropriate orders, as may be deemed fit.
[Rajesh
H. Shukla, J.]
kamlesh*