Gujarat High Court
Bharat vs Union on 28 April, 2010
Gujarat High Court Case Information System
Print
SCA/589/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 589 of 1989
=========================================================
BHARAT
RAJNIKANT GANDHI - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KK SHAH for
Petitioner(s) : 1 - 3.
MR JD AJMERA for Respondent(s) : 1,
MR
YN OZA for Respondent(s) : 2,
RULE SERVED for Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/04/2010
ORAL
ORDER
Mr.K.K.
Shah, learned
advocate for the petitioners,
has submitted that since the issue involved in the petition is
required to be resolved by the Central Administrative Tribunal, it
may be transferred to the said Tribunal.
In
view of aforesaid, the Registry is directed to transfer the present
petition to the Central Administrative Tribunal at Ahmedabad. The
office is directed to complete the formalities within a period of
four weeks.
(K.S.
Jhaveri, J)
Aakar
Top