Gujarat High Court High Court

Motiram vs Union on 31 March, 2010

Gujarat High Court
Motiram vs Union on 31 March, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3118/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3118 of 2010
 

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

 

MOTIRAM
SUBBA S/O RANSHOR SUBBA - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GIRISH K PATEL for
Petitioner(s) : 1, 
MR PS CHAMPANERI for Respondent(s) : 1, 
MR
NISHANT LALAKIYA for Respondent(s) : 1 - 2. 
None for Respondent(s)
: 3, 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 31/03/2010 

 

 
ORAL
ORDER

(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)

At
the request of learned advocate Mr. Nishant Lalakiya, S.O. to 21st
April 2010.

Mr.

Lalakiya states that pending the admission hearing of the writ
petition, the service of the petitioner will not be terminated on
medical ground.

(M.D.

Shah, J.) (Ms. R.M. Doshit, J.)

*menon

   

Top