Gujarat High Court
Jashbhai vs State on 11 September, 2008
Gujarat High Court Case Information System
Print
LPA/95320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 953 of 2008
With
CIVIL
APPLICATION No. 10625 of 2008
=================================================
JASHBHAI
SHANKERBHAI PATEL & 2 - Appellant(s)
Versus
STATE
OF GUJARAT & 23 - Respondent(s)
=================================================
Appearance
:
MR
DN PANDYA for Appellant(s) : 1 - 3.
None for Respondent(s) : 1 -
24.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 11/09/2008
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
We
find no error in the view expressed by the learned Single Judge. No
provision has been brought to our knowledge interdicting adjournment
of the meeting for no confidence motion after 22 out of 26 members
wanted the meeting to be adjourned.
The
appeal is, therefore, dismissed.
Consequently,
the civil application also stands dismissed.
(K.S.
RADHAKRISHNAN, C.J.)
(M.S.
SHAH, J.)
zgs/-
Top