Gujarat High Court Case Information System
Print
CA/9383/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 9383 of 2008
=========================================
KANJIBHAI
MAVJIBHAI CHAVDA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
HASIT H JOSHI for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 11/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Rule.
Mr. Dipen Desai, learned Assistant Government Pleader waives service
for the respondents.
2. Since
the learned Single Judge allowed Special Civil Application No. 12107
of 2006 by judgment and order dated 30th August, 2007, and
while admitting the Letters Patent Appeal by order dated 6.5.2008 the
Division Bench of this Court specifically declined to grant interim
stay, respondents are duty bound to implement the directions given by
the learned Single Judge in the judgment and order dated 30th
August, 2007. The said direction shall be complied with, within one
week from the date of receipt of this order.
3. The
Civil Application is accordingly disposed of.
(M.S. Shah,
Actg. C.J.)
(D.H. Waghela,
J.)
*/Mohandas
Top