Gujarat High Court High Court

Letters Patent Appeal No. 320 Of … vs Government Pleader For on 3 August, 2010

Gujarat High Court
Letters Patent Appeal No. 320 Of … vs Government Pleader For on 3 August, 2010
Author: J.N.Bhatt,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
@))


        IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



        LETTERS PATENT APPEAL No 320 of 2003


         in


         SPECIAL CIVIL APPLICATION No 833 of 1994



      --------------------------------------------------------------
      JAYSHREEBEN J. RAJPURIYA
 Versus
      STATE OF GUJARAT
      --------------------------------------------------------------
      Appearance:
      1. LETTERS PATENT APPEAL No. 320 of 2003
           M/S THAKKAR ASSOC. for Appellant No.
           GOVERNMENT PLEADER for Respondent No. 1
           MR DIPAK R DAVE for Respondent No. 2
           .......... for Respondent No. 3


        --------------------------------------------------------------


                 CORAM : ACTING CHIEF JUSTICE MR.JN BHATT
                                    and
                          MR.JUSTICE K.A.PUJ


                  Date of Order: 03/05/2003


 ORAL ORDER

(Per : ACTING CHIEF JUSTICE MR.JN BHATT)

In the course of hearing, it was indicated by
Mrs.Manisha Lavkumar, learned Assistant Government
Pleader, that the State Government is contemplating to
challenge the adverse direction in the impugned judgment
of the learned Single Judge with regard to the original
petitioners nos.1 to 5. Therefore, the matter is
adjourned beyond vacation.

(J.N. BHATT, ACTING C.J.)

(K.A. PUJ, J.)

[SNDEVU]
P.S.