Gujarat High Court
Appearance : vs Mr on 19 June, 2008
Gujarat High Court Case Information System
Print
SCA/5657/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5657 of 2008
======================================
MAHENDRA
SINGH TAKHATSING JHALA
Versus
STATE
OF GUJARAT & another
======================================
Appearance :
MR
NS SHEVADE for Petitioner
Mr.
Neeraj Soni, AGP for the
respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/06/2008
ORAL
ORDER
Learned
AGP seeks time to take instruction with regard to reinstatement of
the petitioner in service pursuant to the judgment and order dated
12.9.2006 passed in Criminal Appeal No.1100 of 1993 by which the
appeal filed by the petitioner and other appellants came to be
allowed and the judgment and order dated 12.8.1993 passed by the
learned Additional Second Joint District Judge, Ahmedabad (Rural) in
Sessions Case N.149 of 1991 convicting the appellants came to be
quashed and set aside.
S.O.
To 8.7.2008.
(ANANT
S. DAVE, J.)
(swamy)
Top