Gujarat High Court Case Information System
Print
CA/10436/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 10436 of 2010
In
LETTERS PATENT APPEAL No. 775 of 2008
In
SPECIAL CIVIL APPLICATION No. 9609 of
2006
=================================================
CHHANABHAI
MANGIBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=================================================
Appearance
:
MR
KK TRIVEDI for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2,
MRDILIPLKANOJIYA
for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/11/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the applicant submits that a similar matter in the case
of the applicant has already been disposed of wherein it is stated
that the order passed in the case of the applicant is subject to
final order that may be passed in Letters Patent Appeal No.775 of
2008. As the case has been disposed of subject to the final decision
of the Letters Patent Appeal in question, applicant has been advised
to pursue the Letters Patent Appeal to ensure that the appeal is
disposed of on merit. Having heard learned counsel for the applicant
and Ms. Trusha Patel, learned A.G.P., taking into consideration the
fact that the case of the applicant was disposed of subject to the
decision of the Letters Patent Appeal in question, we allow the
applicants to be impleaded as party respondent to Letters Patent
Appeal No.775 of 2008. Civil Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top