Gujarat High Court
Gautamsinh vs State on 6 October, 2008
Gujarat High Court Case Information System
Print
SCA/1104120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11041 of 2008
=========================================================
GAUTAMSINH
CHANDRESHSINH CHUDASMA & 10 - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
SANDIP M PATEL for
Petitioner(s) : 1
- 11.
MS KRINA CALLA AGP for
Respondent(s) : 1,
M/S
THAKKAR ASSOC. for
Respondent(s) : 2,
DELETED
for Respondent(s) : 3,
5,
MR
YV SHAH for
Respondent(s) : 4,6
- 8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/10/2008
ORAL
ORDER
RULE.
Interim
relief granted earlier stands vacated. It shall be open to the Market
Committee to appoint employees, which shall be subject to the result
of the petition.
[K.
S. JHAVERI, J.]
Pravin/*
Top