Gujarat High Court
Motiram vs Union on 31 March, 2010
Gujarat High Court Case Information System
Print
SCA/3118/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3118 of 2010
=========================================================
MOTIRAM
SUBBA S/O RANSHOR SUBBA - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GIRISH K PATEL for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1,
MR
NISHANT LALAKIYA for Respondent(s) : 1 - 2.
None for Respondent(s)
: 3,
NOTICE SERVED BY DS for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 31/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
At
the request of learned advocate Mr. Nishant Lalakiya, S.O. to 21st
April 2010.
Mr.
Lalakiya states that pending the admission hearing of the writ
petition, the service of the petitioner will not be terminated on
medical ground.
(M.D.
Shah, J.) (Ms. R.M. Doshit, J.)
*menon
Top