Gujarat High Court Case Information System
Print
SCA/15348/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15348 of 2011
WITH
SPECIAL CIVIL APPLICATION No. 15346 of
2011
=========================================
PROTECTION
& SECURITY SERVICES & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================
Appearance :
MR
DHAVAL SHAH for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 13/10/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Counsel
for the petitioners submitted that no notice of hearing of the
stay/pre-deposit application was served from the Tribunal to the
petitioners. It was therefore that such applications came to be
dismissed by the Tribunal without hearing the petitioners. Such
orders also were not served to the petitioners. That the petitioners’
appeal, therefore, came to be dismissed for not fulfilling the
requirement of pre-deposit. When the petitioners filed applications
for restoration, such applications were also dismissed without proper
notice to the petitioners of the date of hearing. Issue Notice
returnable on 17.11.2011. Direct service for respondent Nos. 2
and 3 is permitted.
[AKIL
KURESHI, J.]
[SONIA
GOKANI, J.]
JYOTI
Top