Gujarat High Court High Court

Pradeep vs Principal on 25 October, 2010

Gujarat High Court
Pradeep vs Principal on 25 October, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2485/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2485 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13411 of 2010
 

With


 

CIVIL
APPLICATION No. 12826 of
2010 
=========================================================

 

PRADEEP
P PRAJAPATI - Appellant(s)
 

Versus
 

PRINCIPAL
SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DP JOSHI for
Appellant(s) : 1, 
MR NJ SHAH, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/10/2010  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Order
in First Appeal:-

The
appeal is ADMITTED.

Direct
service is permitted.

Order
in Civil Application:-

Interim
relief is refused as it would virtually amount to allowing the
appeal. The Civil Application is disposed of accordingly.

[A.L.DAVE,
J.]

[M.D.SHAH,
J.]

mrpandya

   

Top