Gujarat High Court Case Information System
Print
CA/1007520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION NO. 10075 OF 2008
In
SPECIAL
CIVIL APPLICATION NO. 5844 OF 2004
======================================
SECRETARY
& ANR. - Applicant(s)
Versus
NATVARLAL
K. SHRIMALI - Opponent(s)
======================================
Appearance :
Mr. Neeraj
Soni, AGP for Applicant(s) : 1 - 2.
Ms. Puja
Dave for Mr. Pinakin M. Raval for
Opponent(s).
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/08/2008
ORAL
ORDER
Heard
Mr. Neeraj Soni, learned AGP for the applicants, and Ms. Puja Dave
for Mr. Pinakin M. Raval, learned Advocate for the opponent.
In
view of the reasons mentioned in the application and also the
statement made by the learned AGP that because of pendency of the
litigation, the opponent-petitioner is continued in service, final
hearing of the main matter may be expedited, the present Civil
Application deserves to be allowed. The prayer in terms of
paragraph-7A is granted. The present Civil Application is,
accordingly, allowed. The main matter, being Special Civil
Application No.5844 of 2004, is ordered to be placed for final
hearing on 6th October, 2008.
[Rajesh
H. Shukla, J.]
kamlesh*
Top