Gujarat High Court Case Information System
Print
CA/10659/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10659 of 2007
In
SPECIAL
CIVIL APPLICATION No. 17852 of 2005
=========================================================
O.M.PANDEY,
P S I - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MS
SM AHUJA for
Petitioner(s) : 1,
MS
SANDHYA NATANI, AGP for
Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/08/2007
ORAL
ORDER
1. Heard
learned advocate Ms. S.M. Ahuja appearing on behalf of applicant and
learned AGP Ms. Natani appearing on behalf of opponent ? State
Authority.
2. I
have considered the submissions made by learned advocate Ms. Ahuja
and also considered the averments made in the application. The prayer
made in the present application is to fix the matter for final
hearing as applicant is likely to be retired from service. This is
the matter of the year 2005 and number of old matters are pending and
in queue which relate to dismissal, discharge and death of
petitioner.
3. Therefore,
in light of this back ground, the prayer made in this application is
rejected.
4. Accordingly,
present civil application is dismissed.
[H.K.
RATHOD, J.]
#Dave
Top