Gujarat High Court High Court

Khambhat vs Jitendrasinh on 29 March, 2010

Gujarat High Court
Khambhat vs Jitendrasinh on 29 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/233/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 233 of 2000
 

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


 

KHAMBHAT
TALUKA SARVANGI KELAVNI MANDAL - Petitioner(s)
 

Versus
 

JITENDRASINH
KESHRISINH THAKORE & 2 - Respondent(s)
 

=====================================================
 
Appearance
: 
MR
DM THAKKAR for Petitioner(s) : 1, 
TANNA ASSOCIATES for
Respondent(s) : 1, 
M/S PATEL ADVOCATES for Respondent(s) : 1, 
MRS
VD NANAVATI for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) :
3, 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/03/2010 

 

 
 
ORAL
ORDER

1. By
way of present petition, the petitioner has prayed to quash and set
aside the impugned order passed by the Gujarat Affiliated College
Service Tribunal, Ahmedabad below Exhibit 1 granting mandatory order
in Application No.62 of 1999 dated 22.12.1999.

2. The
Tribunal, Ahmedabad granted the interim relief by mandatory order,
which was stayed by this Court and the same is continued.

3. In
view of the above, the Tribunal is directed to dispose of Application
No.62 of 1999 within six months from the date of receipt of this
order. Till then parties will be governed by the interlocutory order.

Rule is made absolute to the aforesaid extent with no order as to
cost.

(K.S.

JHAVERI, J.)

ynvyas

   

Top