Gujarat High Court
Dayalji vs State on 24 February, 2010
Gujarat High Court Case Information System
Print
LPA/328/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 328 of 2010
In
CIVIL
APPLICATION - FOR DIRECTION No. 1541 of 2010
In
SPECIAL CIVIL APPLICATION No. 299 of 2010
With
CIVIL
APPLICATION No. 2033 of 2010
In
LETTERS PATENT APPEAL No. 328 of 2010
=========================================
DAYALJI
BECHARBHAI BHIMANI & 2 - Appellant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance :
MR
P.C.Kavina, Senior Advocate with Mr. SK PATEL for the Appellants.
Mr.
A.J.Desai, Assistant GOVERNMENT PLEADER for the Respondent nos.1 to
4.
MR SP MAJMUDAR for Respondent nos. 5 and
6.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Interim
order having already passed on 1st February, 2010 directing the
respondents to release total 35 MCFT water from Und Irrigation
Project with further direction to release 3 MCFT water from the said
Project starting from 3rd February, 2010, if the learned Single Judge
refused to pass any further interim order, we find no illegality in
the same. The petitioners may pursue Special Civil Application No.
299 of 2010 and the learned Single Judge may decide the same
urgently. Letters Patent Appeal and Civil Civil Application both
stand dismissed.
(S.J.Mukhopadhaya,C.J.)
(Anant
S.Dave,J)
***vcdarji
Top