Gujarat High Court High Court

Ashwinbhai vs State on 8 February, 2011

Gujarat High Court
Ashwinbhai vs State on 8 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11435/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11435 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 12543 of 2004
 

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

 

ASHWINBHAI
D RAVAL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASIT H JOSHI for
Petitioner(s) : 1 - 2. 
MR AMIT PATEL AGP  for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
ORAL
ORDER

1. Heard
learned advocate Mr.H.H.Joshi for the applicants and learned AGP
Mr.Amit Patel for respondent Nos.1 and 2.

2. Considering
the averments made in the application and since the main matter is of
2004 and many old matters are pending which relate to termination,
dismissal and pensionary benefits, the request made in the present
application cannot be granted. Accordingly, present civil application
is disposed of.

4. It
is open for the respondent to file such application after a period of
three months.

(H.K.RATHOD,J.)

(vipul)

   

Top