Gujarat High Court High Court

Manojkumar vs Deputy on 23 April, 2010

Gujarat High Court
Manojkumar vs Deputy on 23 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1891/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1891 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2008 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 2869 of 2009
 

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


 

MANOJKUMAR
PRABHUDAS VYAS - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR, O/O DEPUTY COLLECTOR & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RC KAKKAD for
Petitioner(s) : 1,                                                   
                                  MS. MANISHA LAVKUMAR, ASSISTANT
GOVERNMENT PLEADER  for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 23/04/2010 

 

 
 
ORAL
ORDER

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

As
the main matter has been disposed of on 3.3.2010, no order is
required to be passed on this application. Civil Application stands
disposed of.

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

(Akil
Kureshi, J.)

*/Mohandas

   

Top