Gujarat High Court High Court

Rajesh vs Union on 20 January, 2010

Gujarat High Court
Rajesh vs Union on 20 January, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12268/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12268 of 2009
 

with
 

SPECIAL
CIVIL APPLICATION No. 12269 of 2009
 

with
 

SPECIAL
CIVIL APPLICATION No. 12270 of
2009 
=========================================


 

RAJESH
JETHMAL SHAH - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ARPIT A KAPADIA for Petitioner(s) : 1, 
RULE SERVED for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 2, 
MR
YN RAVANI for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 20/01/2010 

 

 
COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

All
these three petitions are admitted earlier and Rule was issued in
each of these three petitions. Ad interim relief is also granted.

In
a similar petition, the Court has granted the interim relief till
further orders. Accordingly, ad interim relief granted earlier is
treated as interim relief till further orders.

(K.A.Puj,J)

(Rajesh
H. Shukla,J)

Jayanti*

   

Top