Gujarat High Court Case Information System
Print
LPA/580/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 580 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11415 of 2009
===============================================
STATE
OF GUJARAT - Appellant(s)
Versus
KARIMULLA
NASRUDIN DIVAN - Respondent(s)
===============================================
Appearance
:
Mr NJ Shah, Asstt.GOVERNMENT
PLEADER for Appellant(s) : 1,
MR AS SUPEHIA for Respondent(s) :
1,
MR SAMIR B GOHIL for Respondent(s) :
1,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 01/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr N J Shah, learned AGP for the appellants and Mr B.S.
Brahmbhatt, learned counsel for the respondents. This intra-court
Letters Patent Appeal has been filed challenging the judgment dated
06.11.2009 passed by the learned Single Judge in Special Civil
Application No.11415 of 2009. The petition has been allowed and the
State Government has been directed by the learned Single Judge to
consider the application of the petitioner after applying its mind to
the facts of the case and in view of the observations made, in
accordance with law within a period of three months and it has
further been directed that the decision
shall be communicated to the petitioner. Since the matter has yet not
been decided by the authority, we are not inclined to interfere with
the matter at this stage. This LPA is accordingly dismissed.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top