Gujarat High Court High Court

Jashbhai vs State on 11 September, 2008

Gujarat High Court
Jashbhai vs State on 11 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/95320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 953 of 2008
 

With


 

CIVIL
APPLICATION No. 10625 of 2008
 

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

JASHBHAI
SHANKERBHAI PATEL & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 23 - Respondent(s)
 

================================================= 
Appearance
: 
MR
DN PANDYA for Appellant(s) : 1 - 3. 
None for Respondent(s) : 1 -
24. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

 
 


 

Date
: 11/09/2008  
ORAL ORDER

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

We
find no error in the view expressed by the learned Single Judge. No
provision has been brought to our knowledge interdicting adjournment
of the meeting for no confidence motion after 22 out of 26 members
wanted the meeting to be adjourned.

The
appeal is, therefore, dismissed.

Consequently,
the civil application also stands dismissed.

(K.S.

RADHAKRISHNAN, C.J.)

(M.S.

SHAH, J.)

zgs/-

   

Top