Gujarat High Court
D.P vs State on 1 July, 2008
Bench: Anant S. Dave
SCA/16450/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 16450 of 2007 ========================================================= D.P. VYAS - Petitioner(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR NK MAJMUDAR for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, RULE SERVED BY DS for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 01/07/2008 ORAL ORDER
Heard
learned counsel for the parties.
Mr.N.K.Majmudar,
learned counsel for the petitioner, contended that the Government
Resolution dated 21.7.2006 cannot be applied retrospectively in view
of the right already accrued, acquired and crystallized in favour of
the petitioner by virtue of earlier resolution, which came to be
cancelled subsequently.
S.O.
to 15.7.2008.
(ANANT S. DAVE, J.)
*pvv