Gujarat High Court Case Information System Print SCA/1091420/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 10914 of 2008 ========================================= NIRAV PRABHUDAS PATEL & 1 - Petitioner(s) Versus UNION OF INDIA & 7 - Respondent(s) ========================================= Appearance : MR SUDHIR I. NANAVATI SR. ADV. WITH MS ANUJA S NANAVATI for Petitioner(s) : 1 - 2. DS AFF.NOT FILED (N) for Respondent(s) : 1, MR HARIN P RAVAL for Respondent(s) : 1, MS REETA CHANDARANA AGP for Respondent(s) : 2, NOTICE SERVED BY DS for Respondent(s) : 2 - 3,7 8. MR KB NAIK WITH MR BB NAIK for Respondent : 7 MR MITUL K SHELAT for Respondent(s) : 4, 6, MR DC DAVE for Respondent(s) : 5, ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN HONOURABLE MR. JUSTICE MOHIT S. SHAH Date : 12/09/2008 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the parties.
Mr.
Sudhir Nanavati, learned Senior Advocate for the petitioners,
submits, and the other learned Counsel do not dispute, that the
benefit granted by judgment and order dated 21.08.2008 to the
petitioners of Special Civil Application No.9551 of 2008 can be
extended to the present petitioners also.
Under
the circumstances, we allow this petition by extending the benefit
granted to the petitioners of Special Civil Application No.9551 of
2008 to the present petitioners also, in terms of the judgment and
order dated 21.08.2008 and the order dated 12.09.2008 of this Court.
Ordered
accordingly.
(K.S.
RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
[sn
devu] pps
Top