Gujarat High Court High Court

Leader vs State on 26 September, 2008

Gujarat High Court
Leader vs State on 26 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/1118/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1118 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 7641 of 2008
 

With


 

CIVIL
APPLICATION No. 11586 of 2008
 

=========================================


 

LEADER
SHRI MAHILA SWASAHAY JUTH, THRO MANAGER/ADMINI. - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

======================================
 
Appearance : 
MR
HR PRAJAPATI for Appellant(s) : 1, 
MR K.T. DAVE, ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2 - 4. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE                      MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

			Date
: 26/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

We
see no reason to unnecessarily keep this petition pending, since the
matter is already seized before the Government by way of Appeal No.
30 of 2006. The appeal be disposed of within a period of two months
from the date of receipt of this order.

Consequently,
Civil Application for stay also stands disposed of.

(K.S.

Radhakrishnan, C.J.)

(M.S.

Shah, J.)

*/Mohandas

   

Top