Gujarat High Court
District vs Patel on 11 February, 2010
Gujarat High Court Case Information System
Print
LPA/789/1997 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 789 of 1997
In
SPECIAL
CIVIL APPLICATION No. 4007 of 1997
With
CIVIL
APPLICATION No. 8303 of 1997
In
LETTERS PATENT APPEAL No. 789 of 1997
With
CIVIL
APPLICATION No. 7648 of 1997
In
LETTERS PATENT APPEAL No. 789 of 1997
=========================================================
DISTRICT
PRIMARY EDUCATION OFFICER & 11 - Appellant(s)
Versus
PATEL
SUMANBHAI VALLABHBHAI & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV TRIVEDI, ASST. OVERNMENT PLEADER
for
Appellant(s) : 1,None for Appellant(s) : None for Petitioner No(s).:
for Appellant(s) : 2, 5, 8,10 - 12.MR HS MUNSHAW for Appellant(s) : 3
- 4,6 - 7, 9,
MR KB PUJARA for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE B.C.PATEL
and
HONOURABLE
MR.JUSTICE S.M.SONI
Date
: 11/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE B.C.PATEL)
This
LPA is against an interim order. By virtue of it, the learned single
Judge has stayed operation of the scheme. Learned AGP submits that
the scheme itself has been discontinued in 1998. Since the scheme
has been discontinued, any continuance of the order of staying the
scheme does not appear to be appropriate. The appeal is held
infructuous and hence, is dismissed.
In
view of dismissal of main appeal, no order is required to be passed
in civil applications and the same are disposed of accordingly.
(BHAGWATI
PRASAD, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top