Gujarat High Court
Leader vs State on 26 September, 2008
Gujarat High Court Case Information System
Print
LPA/1118/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1118 of 2008
In
SPECIAL
CIVIL APPLICATION No. 7641 of 2008
With
CIVIL
APPLICATION No. 11586 of 2008
=========================================
LEADER
SHRI MAHILA SWASAHAY JUTH, THRO MANAGER/ADMINI. - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
======================================
Appearance :
MR
HR PRAJAPATI for Appellant(s) : 1,
MR K.T. DAVE, ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 4.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 26/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
see no reason to unnecessarily keep this petition pending, since the
matter is already seized before the Government by way of Appeal No.
30 of 2006. The appeal be disposed of within a period of two months
from the date of receipt of this order.
Consequently,
Civil Application for stay also stands disposed of.
(K.S.
Radhakrishnan, C.J.)
(M.S.
Shah, J.)
*/Mohandas
Top