Gujarat High Court Case Information System
Print
CA/12912/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 12912 of 2010
In
LETTERS
PATENT APPEAL No. 2607 of 2010
In
SPECIAL CIVIL APPLICATION No. 8600 of
2010
=========================================================
DASHRATHSINH
RAMJUBHAI GOHIL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VC VAGHELA
for
Petitioner
MR PK JANI GOVERNMENT PLEADER for Respondent(s) : 1 -
4.
MR BM MANGUKIYA for Respondent(s) : 5,
MS BELA A PRAJAPATI
for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 3rd February 2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been preferred by the applicant. It is stated that if
the order passed in the Appeal is allowed to continue, that will
affect the right of the applicant-appellant, who was not a party
before the writ Court.
Notices
were issued on the respondents. They have appeared but no affidavit
is filed objecting the prayer. Having heard counsel for the parties
and taking into consideration the fact that the applicant may suffer
irreparable loss, without deliberating on the said question, we allow
the applicant to prefer Appeal. We, accordingly, grant leave to the
applicant to prefer an Appeal against the judgment and order dated
6th October 2010 passed in Special Civil Application No.
8600 of 2010. Civil Application No. 12912 of 2010 stands disposed of.
Letters Patent Appeal be listed for hearing on 11th March
2011 alongwith L.P.A No. 2500/2010.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top