Gujarat High Court
K vs State on 18 October, 2010
Gujarat High Court Case Information System
Print
CA/10307/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10307 of 2007
In
SPECIAL
CIVIL APPLICATION No. 4628 of 2006
=================================================
K
H DAS , IPS - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MR NIKHIL S KARIEL for
Petitioner(s) : 1,
MR APURVA DAVE, AGP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 02/08/2007
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE M.S.SHAH)
Mr.Kariel,
learned advocate for the applicant ? original respondent states
that the applicant has already retired on superannuation on
30.11.2006 and that on account of the interim stay granted by this
Court, the applicant is not being paid his retiral dues. A request
is, therefore, made for early hearing of Special Civil Application
No.4628 of 2006.
In
view of the above facts, we fix the Special Civil Application
No.4628 of 2006 for final hearing on 9.8.2007.
This
application is accordingly disposed of.
(M. S. SHAH, J.)
(K. A.PUJ, J.)
kks
Top