Gujarat High Court High Court

Letters Patent Appeal No. 1393 Of … vs Notice Served By Ds For Appellant … on 24 November, 2010

Gujarat High Court
Letters Patent Appeal No. 1393 Of … vs Notice Served By Ds For Appellant … on 24 November, 2010
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     LETTERS PATENT APPEAL No 1393 of 1997
           in
     SPECIAL CIVIL APPLICATIONNo 7803   of 1997
     --------------------------------------------------------------
     STATE OF GUJARAT
Versus
     L K VALA
     --------------------------------------------------------------
     Appearance:
     1. LETTERS PATENT APPEAL No. 1393 of 1997
          GOVERNMENT PLEADER for Appellant No.
          NOTICE SERVED BY DS for Appellant No.
          MR RD RAVAL for Respondent No. 1
          GOVERNMENT PLEADER for Respondent No. 1
          MS SEJAL K MANDAVIA for Respondent No. 2


     --------------------------------------------------------------


              CORAM : HON'BLE MR.JUSTICE B.J.SHETHNA
                                 and
                      HON'BLE MR.JUSTICE SHARAD D.DAVE


              Date of Order: 29/11/2004


ORAL ORDER

(Per : HON’BLE MR.JUSTICE B.J.SHETHNA)
Today, there is a sick note of Shri R.D.Raval,
learned advocate for respondent no. 1. Learned A.G.P.
for the appellant submitted that interim order dated
21.10.1997 passed by the learned single Judge on special
civil application no. 7803 of 1997 while issuing notice
on it is stayed on civil application and during the
pendency and final disposal of this appeal, the
respondent original petitioner has already reached the
age of superannuation and also retired from service.
However, as stated earlier, there is a sick note of Shri
Raval for respondent no. 1 – original petitioner.
Hence, let this matter be placed on 02.12.2004 for
further orders at the bottom of first urgent admission
board.

( B.J.SHETHNA, J )

( SHARAD D DAVE, J )
srilatha