Gujarat High Court
Jagdishbhai vs State on 5 October, 2010
Gujarat High Court Case Information System
Print
LPA/1170/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1170 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1712 of 2010
with
LETTERS
PATENT APPEAL No. 873 of 2010
=================================================
JAGDISHBHAI
NARSINHBHAI MADHVANI - Appellant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=================================================
Appearance :
MR
AJ YAGNIK for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2, 4,
NOTICE SERVED BY DS for Respondent(s) :
3,5 - 7.
MR DEEPESH C JOSHI for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/10/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the State is allowed two weeks time to file affidavit to state
specifically as to how the authorities calculated financial loss on
payment of salary to the Managing Director of Rs.10,000/- per month
for four months. He may also reply with regard to other issues
raised. The appeal may be disposed of at the stage of admission.
Post
the matter on 27th October 2010.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top