Gujarat High Court Case Information System
Print
SCA/1091420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10914 of 2008
=========================================
NIRAV
PRABHUDAS PATEL & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 7 - Respondent(s)
=========================================
Appearance :
MR
SUDHIR I. NANAVATI SR. ADV. WITH MS ANUJA S
NANAVATI for Petitioner(s) : 1 - 2.
DS AFF.NOT FILED (N) for
Respondent(s) : 1,
MR HARIN P RAVAL for Respondent(s) : 1,
MS
REETA CHANDARANA AGP for Respondent(s) : 2,
NOTICE SERVED BY DS
for Respondent(s) : 2 - 3,7 8.
MR
KB NAIK WITH MR BB NAIK for Respondent : 7
MR MITUL K SHELAT for
Respondent(s) : 4, 6,
MR DC DAVE for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 12/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the parties.
Mr.
Sudhir Nanavati, learned Senior Advocate for the petitioners,
submits, and the other learned Counsel do not dispute, that the
benefit granted by judgment and order dated 21.08.2008 to the
petitioners of Special Civil Application No.9551 of 2008 can be
extended to the present petitioners also.
Under
the circumstances, we allow this petition by extending the benefit
granted to the petitioners of Special Civil Application No.9551 of
2008 to the present petitioners also, in terms of the judgment and
order dated 21.08.2008 and the order dated 12.09.2008 of this Court.
Ordered
accordingly.
(K.S.
RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
[sn
devu] pps
Top