Gujarat High Court
Amrish vs Commission on 1 April, 2010
Gujarat High Court Case Information System
Print
LPA/2419/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2419 of 2009
In
SPECIAL
CIVIL APPLICATION No. 12295 of 2009
=================================================
AMRISH
N PATEL, MEMBER - JAN SANGARSH MANCH - Appellant(s)
Versus
COMMISSION
OF INQUIRY & 1 - Respondent(s)
=================================================
Appearance :
MR
MUKUL SINHA for Appellant(s) : 1,MR SUBRAMANIAM IYER for Appellant(s)
: 1,
None for Respondent(s) : 1,
MR KAMAL TRIVEDI, ADVOCATE
GENERAL with MR PK JANI, GOVT. PLEADER with MS SANGEETA VISHEN, AGP
Respondent(s) : 2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/04/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
learned Advocate General produced a letter dated 31.3.2010 addressed
by the Secretary of Justice Nanavati and Justice Mehta Commission to
the Government Pleader from which it appears that the order dated
18.9.2009 is not final. In view of the further stand taken by the
Secretary of Commission, we adjourn the case for the present. The
letter be kept on record in a sealed cover. Post the matter on
17th June, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top