Gujarat High Court Case Information System
Print
SCA/233/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 233 of 2000
=====================================================
KHAMBHAT
TALUKA SARVANGI KELAVNI MANDAL - Petitioner(s)
Versus
JITENDRASINH
KESHRISINH THAKORE & 2 - Respondent(s)
=====================================================
Appearance
:
MR
DM THAKKAR for Petitioner(s) : 1,
TANNA ASSOCIATES for
Respondent(s) : 1,
M/S PATEL ADVOCATES for Respondent(s) : 1,
MRS
VD NANAVATI for Respondent(s) : 2,
GOVERNMENT PLEADER for
Respondent(s) :
3,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/03/2010
ORAL
ORDER
1. By
way of present petition, the petitioner has prayed to quash and set
aside the impugned order passed by the Gujarat Affiliated College
Service Tribunal, Ahmedabad below Exhibit 1 granting mandatory order
in Application No.62 of 1999 dated 22.12.1999.
2. The
Tribunal, Ahmedabad granted the interim relief by mandatory order,
which was stayed by this Court and the same is continued.
3. In
view of the above, the Tribunal is directed to dispose of Application
No.62 of 1999 within six months from the date of receipt of this
order. Till then parties will be governed by the interlocutory order.
Rule is made absolute to the aforesaid extent with no order as to
cost.
(K.S.
JHAVERI, J.)
ynvyas
Top