Gujarat High Court High Court

Jaivadan vs State on 30 June, 2009

Gujarat High Court
Jaivadan vs State on 30 June, 2009
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/72820/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 728 of 2000
 

In


 

SPECIAL
CIVIL APPLICATION No. 8482 of 2000
 

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


 

JAIVADAN
RAMNIKLAL KAPADIA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MI HAVA for Appellant(s) : 1, 
MS
MONALI BHATT, AGP for
Respondent(s) : 1, 
None
for Respondent(s) : 2, 
RULE
SERVED for Respondent(s) : 2.2.1,
2.2.2,2.2.3
 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/06/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

We
find no illegality in the order passed by the learned single Judge in
relegating the petitioner to file objections to the show cause
notice. The learned Asstt. Government Pleader has placed reliance
on a judgment of Division Bench of this Court rendered on 17.3.09 in
Special Civil Application No.11896 of 2004 and allied matters to
support the order of the learned single Judge.

The
appellant is given time of two weeks to file objections to show
cause notice. It is for the Collector to take note of the objections
and pass appropriate order in light of the principles laid down in
that behalf in the above mentioned judgment.

The
appeal is disposed of above.

(K.S.RADHAKRISHNAN,
C.J.)

(AKIL
KURESHI, J.)

(vjn)

   

Top