Gujarat High Court High Court

Patel vs Union on 1 July, 2011

Gujarat High Court
Patel vs Union on 1 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5986/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 5986 of 2010
 

=========================================


 

PATEL
VIPULKUMAR RAMJIBHAI - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
TEJAS M BAROT for
Petitioner(s) : 1, 
MR PS CHAMPANERI for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 - 3. 
MR RITURAJ M MEENA for
Respondent(s) : 2, 
MS ARCHANA R ACHARYA for Respondent(s) :
3, 
None for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 21/04/2011 

 

ORAL
ORDER

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

Learned
counsel for the petitioner will file an affidavit saying the service
of notice on the respondent.

The
appellate authority who had passed the order is supposed to pass a
final order. On the next date, we will consider the question of
passing the interim order.

Post
the matter on 27.4.2011 within ten cases.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.PARDIWALA,
J.)

pnnait

   

Top