Gujarat High Court High Court

O.M.Pandey vs State on 7 February, 2011

Gujarat High Court
O.M.Pandey vs State on 7 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10659/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10659 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 17852 of 2005
 

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

 

O.M.PANDEY,
P S I - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SM AHUJA for
Petitioner(s) : 1, 
MS
SANDHYA NATANI, AGP for
Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/08/2007 

 

ORAL
ORDER

1. Heard
learned advocate Ms. S.M. Ahuja appearing on behalf of applicant and
learned AGP Ms. Natani appearing on behalf of opponent ? State
Authority.

2. I
have considered the submissions made by learned advocate Ms. Ahuja
and also considered the averments made in the application. The prayer
made in the present application is to fix the matter for final
hearing as applicant is likely to be retired from service. This is
the matter of the year 2005 and number of old matters are pending and
in queue which relate to dismissal, discharge and death of
petitioner.

3. Therefore,
in light of this back ground, the prayer made in this application is
rejected.

4. Accordingly,
present civil application is dismissed.

[H.K.

RATHOD, J.]

#Dave

   

Top