Gujarat High Court High Court

Shankarlal vs State on 16 December, 2010

Gujarat High Court
Shankarlal vs State on 16 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12066/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12066 of 2010
 

In
LETTERS PATENT APPEAL (ST No. 2144/2010) No. 2714 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 5712 of 2010
 

With
LETTERS PATENT APPEAL No. 2714 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 5712 of 2010
 

With
CIVIL APPLICATION No. 14275 of 2010
 

In
LETTERS PATENT APPEAL No. 2714 of
2010 
 
=================================================


 

SHANKARLAL
CHHAGANLAL MAKWANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 6 - Respondent(s)
 

=================================================
 
Appearance : 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
MR JK SHAH AGP for Respondent(s) : 1 -
5. 
DS AFF.NOT FILED (N) for Respondent(s) : 6 -
7. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

ORDER
IN CA NO.12066/10:

Heard
Counsel for the petitioner and Mr. Jaswant K. Shah, learned A.G.P.
and being satisfied with the grounds shown, delay of three days in
preferring this appeal is condoned. Civil Application stands
disposed of.

ORDER
IN LPA NO.2714/10 & CA NO.14275/2010:

Mr.

Jaswant K. Shah appears for respondents nos. 1 to 5. Notice be
issued on respondents nos. 6 and 7. Direct notice is permitted.
Report be filed on the next date. Post the matter on 24.01.2011.
The respondents in the meantime will expedite the hearing of the
Revision Application No.4 of 2010 and try to dispose of the matter
and being on record the final order, if any, passed. Counsel for the
State will inform this order to the concerned authority. Civil
Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top