Gujarat High Court
Kamalpura vs State on 24 September, 2010
Gujarat High Court Case Information System
Print
SCA/5833/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5833 of 2010
To
SPECIAL
CIVIL APPLICATION No. 5837 of 2010
=========================================================
KAMALPURA
(BHA) SEVA SAHAKARI MANDALI LIMITE THRO'SECRETARY - Petitioner
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondents
=========================================================
Appearance :
MR
VC VAGHELA for
Petitioner
GOVERNMENT PLEADER for Respondent
NOTICE SERVED for
Respondents : 1 - 4.
MR DIPEN A DESAI for Respondent:
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/09/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
present petitions were kept for hearing with Special Civil
Application No. 13689 of 2009 and allied matters. However, it is
stated at the bar that the issue involved in the present petitions
are totally different and arguments in that regard are not addressed
by any one on either side, while main Special Civil Application No.
13689 of 2009 was argued for final disposal. Therefore, present
petitions are separated and ordered to be notified before the
appropriate Court, in due course.
(D.H.
WAGHELA, J.)
pallav
(S.R.BRAHMBHATT, J.)
Top