Gujarat High Court Case Information System
Print
CA/8433/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION NO. 8433 OF 2008
In
SPECIAL
CIVIL APPLICATION NO. 11051 OF 2001
======================================
IDRISH
GULAM MAHMMADD QURESHI - Applicant(s)
Versus
STATE
OF GUJARAT & ORS. - Opponent(s)
======================================Appearance
:
Mr. B. P. Gupta for
Applicant(s).
Ms. Asmita Patel, AGP for Opponent(s) : 1 ?
3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE R.H.SHUKLA
Date
: 11/08/2008
ORAL
ORDER
Heard
Mr. B.P. Gupta, learned Advocate for the applicant, and Ms. Asmita
Patel, learned Assistant Government Pleader for the opponents.
2. The
present Civil Application has been filed for fixing an early date of
hearing of the main matter, being Special Civil Application No.11051
of 2001.
3. In
view of the reason stated in the Civil Application that the services
of the petitioner, who had been serving as a water-bearer, are
terminated and he is out of service, the main matter, being Special
Civil Application No.11051 of 2001 is ordered to be placed for final
hearing on 11th September, 2008. It is also clarified that
as reflected and stated, this matter was ordered to be heard with a
group of letters patent appeal, which, as stated by the learned
Advocate, Mr. Gupta, has been disposed of. Both Mr. Gupta, learned
Advocate, and learned AGP shall produce a copy of the order passed in
the letters patent appeal, which would have a bearing in this matter.
Accordingly, the present Civil Application stands allowed.
[Rajesh
H. Shukla, J.]
kamlesh*
Top