Gujarat High Court High Court

Jagdishbhai vs Social on 12 August, 2010

Gujarat High Court
Jagdishbhai vs Social on 12 August, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9444/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9444 of 2010
 

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

 

JAGDISHBHAI
D HARMANI - Petitioner(s)
 

Versus
 

SOCIAL
WELFARE & TRIBAL DEVELOPMENT DEPT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SATYAM Y CHHAYA for
Petitioner(s) : 1, 
MS JIRGA JHAVERI, AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/08/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

Today,
learned advocate Mr. Chhaya seeks permission to join Life Corporation
of India as a party respondent No.3.

Permission,
as prayed for, is granted. Let Life Corporation of India is to be
joined as a party respondent No.3. Notice is to be served through
Senior Divisional Manager, Bhavnagar Division Office, Jivan Prakash
Building, Nilambaug, Bhavnagar. Let cause title of present petition
is to be amended accordingly.

I
have considered submissions made by both learned advocates and
considering it, issue NOTICE to
respondents returnable on 18 th
August 2010.

Meanwhile,
it is directed to respondent Nos.1 and 2 not to implement decision
taken by respondent No.2 for cancellation of caste certificate of
petitioner and respondent No.3 is also directed to maintain
status-quo till 18th
August 2010.

Direct
service is permitted today.

[H.K.

RATHOD, J.]

#Dave

   

Top