Gujarat High Court High Court

Mr Bp Tanna For Respondent: vs Government Pleader on 8 September, 2008

Gujarat High Court
Mr Bp Tanna For Respondent: vs Government Pleader on 8 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9402/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9402 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3967 of 1992
 

With


 

CIVIL
APPLICATION No. 9403 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2348 of 1992
 

With


 

CIVIL
APPLICATION No. 9404 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2349 of 1992
 

With


 

CIVIL
APPLICATION No. 9405 of 2008
 

In
 


SPECIAL CIVIL
APPLICATION No. 2323 of 1992
 

With


 

CIVIL
APPLICATION No. 9406 of 2008
 

In
 


SPECIAL CIVIL
APPLICATION No. 2284 of 1992
 

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

GUJARAT
WATER SUPPLY AND SEWERAGE BOARD  

 

Versus
 

S.C.
PATEL & ANR 

 

========================================== 
Appearance
: 
MR DEEPAK V PATEL for
Petitioner:1 
MR BP TANNA for Respondent:1 
GOVERNMENT PLEADER
for Respondent:2 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/09/2008  
 
ORAL ORDER

Heard.

Rule.

In
view of the averments made in the application that the original
petitioners have retired from services, this Court stays further
promotions modifying the ad-interim relief to the extent that the
further promotions in the respective cadre of the petitioners will
be subject matter of result of the petitions.

In
view of the above, Civil Applications are disposed of. Rule is made
absolute to the aforesaid extent.

(K.S.JHAVERI,
J.)

Amit/-

   

Top