Gujarat High Court Case Information System
Print
SCA/27057/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 27057 of 2007
With
SPECIAL
CIVIL APPLICATION No. 27099 of 2007
With
SPECIAL
CIVIL APPLICATION No. 25886 of 2007
=========================================================
STATE
OF GUJARAT - Petitioner
Versus
LILA
JESA KARAVDRA - Respondent
=========================================================
Appearance :
MR
KD PANDYA AGP for Petitioner : 1,
RULE SERVED for Respondent :
1,
MR DEEPAK VYAS for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/09/2008
COMMON
ORAL ORDER
Heard
Shri Pandya, learned AGP for the petitioner. Shri Pandya submitted
that after considering the submission for admission with regard to
vulnerability of the award impugned, this Court (Coram: H.K. Rathod,
J.) vide order dated 28.4.2007 issued Rule and granted ad-interim
relief in terms of Para-11(B). These matters are being roted on board
from time to time on account of want of availability of the counsel
for the other side. Shri Pandya has submitted that award impugned is
absolutely unjustified and deserves to be quashed and set aside. As
the matters are already admitted, these matters may come up for final
disposal in the due course. The interim relief granted earlier shall
stand continued till final disposal of the matter. Office is directed
to list these matters in the cause list of final hearing in due
course.
Office
is directed to keep the copy of this order in all matters.
(S.R.BRAHMBHATT,
J.)
pallav
Top