Gujarat High Court High Court

Hardik vs State on 26 April, 2011

Gujarat High Court
Hardik vs State on 26 April, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3047/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 3047 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12482 of 2010
 

=========================================


 

HARDIK
DINKARBHAI GADHVI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
Mr.
A.S.Supehia with MR
SAMIR B GOHIL for the Appellant. 
Mr. Kamal B. Trivedi with Ms.
Sangeeta Vishen, Assistant GOVERNMENT PLEADER for the Respondent
nos.1 and 3. 
NOTICE SERVED for Respondent
no.2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

We
have heard Mr.Kamal B.Trivedi, learned Advocate General appearing for
the respondents. He has informed the Court that in the affidavit, it
has been mentioned that steps are being taken for framing the policy
with regard to compassionate appointment and the file is lying at
present with the State Minister for Finance and he hopes that within
a month or two, final decision will be taken. Therefore, we adjourn
the matter so that the Government may come out with new policy
decision. The learned Advocate General to produce new policy before
the Court. Therefore, list this matter on 22nd June,2011.

(V.M.Sahai,J)

(G.B.Shah,J)

***vcdarjis

   

Top