Gujarat High Court
Joshi vs State on 27 September, 2011
Gujarat High Court Case Information System
Print
CA/11116/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 11116 of 2010
In
LETTERS PATENT APPEAL No. 400 of 2010
In
SPECIAL CIVIL APPLICATION No. 24226 of 2005
With
CIVIL
APPLICATION No. 2513 of 2010
In
LETTERS PATENT APPEAL No. 400 of
2010
=================================================
JOSHI
RAGHURAMBHAI BHANJIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance
:
MR
KB PUJARA for Petitioner(s) : 1,
MRS. KRINA CALLA AGP for
Respondent(s) : 1 - 3.
None for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
petition has been filed for direction to respondents to implement the
learned Single Judge’s judgment in absence of any stay. Having heard
counsel for the petitioner, we are not inclined to pass any such
direction. Civil Application No. 11116 of 2010 stands disposed of.
In view of the order passed in Civil Application No.11116 of 2010, no
further order is required to be passed in Civil Application No.2513
of 2010 and the same shall stand disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top