Gujarat High Court Case Information System
Print
SCA/10070/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10070 of 2008
=========================================================
NENA
SINGH J BAKALIYA & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 13 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1 - 3.
MS SANGEETA VISHEN, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
DS AFF.NOT
FILED (N) for Respondent(s) : 3,
None for Respondent(s) : 4 -
14.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 12/11/2008
ORAL
ORDER
I
would have considered the matter for further orders. However, the
learned AGP states that the State is desirous to move review
application in the proceedings of Letters Patent Appeal No.741 of
2008 as to whether the order of the Division Bench would mean the
election of one Agriculture Produce Market Committee (APMC) or both
the bifurcated APMCs.
If
the State was so desirous, it could have moved the said application
earlier on the said aspects. Further, the bifurcation, if may or
not, would have no much bearing once the election has become due and
is required to be held. However, as a last opportunity, upon the
request of the learned AGP, S O to 18.11.2008
for further orders. The matter to be listed on the admission board.
12.11.2008 (Jayant
Patel, J.)
vinod
Top