Gujarat High Court High Court

Nena vs State on 12 November, 2008

Gujarat High Court
Nena vs State on 12 November, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10070/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10070 of 2008
 

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

 

NENA
SINGH J BAKALIYA & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 13 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1 - 3. 
MS SANGEETA VISHEN, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
DS AFF.NOT
FILED (N) for Respondent(s) : 3, 
None for Respondent(s) : 4 -
14. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 12/11/2008 

 

 
 
ORAL
ORDER

I
would have considered the matter for further orders. However, the
learned AGP states that the State is desirous to move review
application in the proceedings of Letters Patent Appeal No.741 of
2008 as to whether the order of the Division Bench would mean the
election of one Agriculture Produce Market Committee (APMC) or both
the bifurcated APMCs.

If
the State was so desirous, it could have moved the said application
earlier on the said aspects. Further, the bifurcation, if may or
not, would have no much bearing once the election has become due and
is required to be held. However, as a last opportunity, upon the
request of the learned AGP, S O to 18.11.2008
for further orders. The matter to be listed on the admission board.

12.11.2008					(Jayant
Patel, J.)
 


vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top