Gujarat High Court High Court

Manabendra vs State on 26 April, 2010

Gujarat High Court
Manabendra vs State on 26 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11958/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11958 of 2009
 

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


 

MANABENDRA
PRASAD LAHIRI S/O LATE BIRENDRA PRASAD LAHIRI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KG SUKHWANI for
Petitioner(s) : 1, 
MR PK JANI, GP  for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/04/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

A
week’s time is allowed to the respondents to take steps for
appointment to the posts of Chairman and Judicial Member of the
Gujarat Public Works Contracts Disputes Arbitration Tribunal so as to
ensure that the Tribunal functions. Post the matter on 12th
May 2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top