Gujarat High Court Case Information System
Print
SCA/12028/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12028 of 2008
=====================================================
ATULBHAI
PATEL - DIRECTOR BARODA DISTRICT CO OP MILK - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================================
Appearance :
MR
HARDIK B KALMEKH for Petitioner(s) : 1,
MR UMANG OZA ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1,
None for Respondent(s) :
2 - 4.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 26/09/2008
ORAL
ORDER
1. Upon
hearing Mr. Tushar Mehta, learned counsel for the petitioner and Mr.
K.S. Nanavati, learned counsel for the respondent No.3, it appears
that it is an admitted position on behalf of the petitioner as well
as on behalf of the respondent NO.3 that the issue which arise for
consideration in the present petition, are covered by the decision of
the coordinate Bench of this Court (Coram : Akil Kureshi, J.) in
Special Civil Application No.1870 of 2006 and allied matters decided
on 4.9.2006/6.9.2006, copy whereof is produced at Annexure G in the
present compilation.
2. Hence,
in view of the reasons recorded therein by this Court, the present
petition also deserves to be rejected. Hence, dismissed accordingly.
(JAYANT
PATEL, J.)
ynvyas
Top