Gujarat High Court
Pradeep vs Principal on 25 October, 2010
Gujarat High Court Case Information System
Print
LPA/2485/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2485 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13411 of 2010
With
CIVIL
APPLICATION No. 12826 of
2010
=========================================================
PRADEEP
P PRAJAPATI - Appellant(s)
Versus
PRINCIPAL
SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DP JOSHI for
Appellant(s) : 1,
MR NJ SHAH, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/10/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Order
in First Appeal:-
The
appeal is ADMITTED.
Direct
service is permitted.
Order
in Civil Application:-
Interim
relief is refused as it would virtually amount to allowing the
appeal. The Civil Application is disposed of accordingly.
[A.L.DAVE,
J.]
[M.D.SHAH,
J.]
mrpandya
Top