Gujarat High Court High Court

Dixitkumar vs Director on 4 October, 2011

Gujarat High Court
Dixitkumar vs Director on 4 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1437/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1437 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2859 of 2011
 

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

 

DIXITKUMAR
VINODCHANDRA PATEL FIRE SUPERINTENDENT - Appellant(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITIES & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DG CHAUHAN for
Appellant(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1,4 -
5. 
MR MEHUL SHARAD SHAH for Respondent(s) : 2, 
MR MURALI N
DEVNANI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/10/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. Appeal
is admitted.

2. We
have heard Mr. D.G. Chauhan, learned counsel for the appellant, N.G.
Shah, learned counsel for respondent No.1, Mr. Mehul Shah, learned
counsel for respondent No.2 and Mr. M.N. Devnani, learned counsel for
the respondent No.3.

3. All
the respondent served the service of Notice and learned counsels for
respondent Nos. 2 and 3 state that they have filed their
Affidavit-in-Reply.

4. In
that view of the matter, the interest of justice would be served, if
the matter is fixed for final hearing. Therefore, the matter is fixed
for final hearing on 20th March, 2011.

[V.M.

SAHAI,J.]

[K.S.JHAVERI,J.]

pawan

   

Top