Gujarat High Court
State vs Letters Patent Appeal And Despite … on 22 October, 2010
Gujarat High Court Case Information System
Print
CA/12543/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12543 of 2010
In
SPECIAL
CIVIL APPLICATION No. 27294 of 2007
=========================================
STATE
OF GUJARAT - Applicant(s)
Versus
ASHOKBHAI
KANTIBHAI PARMAR - Opponent(s)
=========================================
Appearance :
MS
MONALI BHATT, AGP for
Applicant(s) : 1,
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/10/2010
ORAL
ORDER
It
appears that despite the earlier interim order passed by this Court
dated 14/12/2007, which came to be confirmed by the Division Bench in
Letters Patent Appeal and despite Miscellaneous Civil Application No.
119/2009 for clarification and modification of the interim order
dated 14/12/2007 is dismissed, respondent is not reinstated in
service. Under the circumstances, unless and until the interim order
passed by this Court is complied with, prayer of the applicant to fix
the early date of hearing of the main petition cannot be granted.
Hence, the present application is dismissed at this stage.
(M.R.
SHAH, J.)
siji
Top