Gujarat High Court High Court

Appearance : vs Government on 11 September, 2008

Gujarat High Court
Appearance : vs Government on 11 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/61220/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 612 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 7389 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 613 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 7388 of 2008
 

 
=========================================


 

THAKORE
BHALABHAI UMABHAI
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

=========================================
 
Appearance : 
MR
KB PUJARA for Appellant(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2, 
MR HS MUNSHAW for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Mr.Munshaw, learned
advocate for respondent No.3, wants some time to take instructions
with regard to a specific averment made by the appellants in
paragraph No.5 of the petition, wherein it is stated that the
applicants, whose names are mentioned in the said paragraph, were
allowed to produce the certificate showing that the applicants belong
to S.E.B.C. Category on 02.05.2008 and they were given appointment in
S.E.B.C. Category.

The learned advocate
may also obtain instructions as to in light of the change of the
legal position with regard to grant of priority to blind people by
judgment and order of a Division Bench of this Court in Letters
Patent Appeal No.1059 of 2007 in Special Civil Application No.12245
of 2007 whether it will be in the interest of justice and fitness of
things to allow the appellants to put forward their claim on the
basis that they being the members of S.E.B.C. Category.

S.O. to 22.09.2008.

(Ravi
R.Tripathi, J.)

(K.M.Thaker,
J.)

*Shitole

   

Top