Gujarat High Court High Court

Dashrathsinh vs State on 3 February, 2011

Gujarat High Court
Dashrathsinh vs State on 3 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12912/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 12912 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2607 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 8600 of
2010 
 
=========================================================

 

DASHRATHSINH
RAMJUBHAI GOHIL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC VAGHELA
for
Petitioner 
MR PK JANI GOVERNMENT PLEADER for Respondent(s) : 1 -
4. 
MR BM MANGUKIYA for Respondent(s) : 5, 
MS BELA A PRAJAPATI
for Respondent(s) :
5, 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE      MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  3rd February 2011
		
	

 

 ORAL
ORDER

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

This
petition has been preferred by the applicant. It is stated that if
the order passed in the Appeal is allowed to continue, that will
affect the right of the applicant-appellant, who was not a party
before the writ Court.

Notices
were issued on the respondents. They have appeared but no affidavit
is filed objecting the prayer. Having heard counsel for the parties
and taking into consideration the fact that the applicant may suffer
irreparable loss, without deliberating on the said question, we allow
the applicant to prefer Appeal. We, accordingly, grant leave to the
applicant to prefer an Appeal against the judgment and order dated
6th October 2010 passed in Special Civil Application No.
8600 of 2010. Civil Application No. 12912 of 2010 stands disposed of.
Letters Patent Appeal be listed for hearing on 11th March
2011 alongwith L.P.A No. 2500/2010.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top