Gujarat High Court
Patel vs Union on 1 July, 2011
Gujarat High Court Case Information System
Print
SCA/5986/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5986 of 2010
=========================================
PATEL
VIPULKUMAR RAMJIBHAI - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 3 - Respondent(s)
=========================================
Appearance :
MR
TEJAS M BAROT for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2 - 3.
MR RITURAJ M MEENA for
Respondent(s) : 2,
MS ARCHANA R ACHARYA for Respondent(s) :
3,
None for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 21/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the petitioner will file an affidavit saying the service
of notice on the respondent.
The
appellate authority who had passed the order is supposed to pass a
final order. On the next date, we will consider the question of
passing the interim order.
Post
the matter on 27.4.2011 within ten cases.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.PARDIWALA,
J.)
pnnait
Top