Gujarat High Court High Court

Protection vs Union on 13 October, 2011

Gujarat High Court
Protection vs Union on 13 October, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15348/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15348 of 2011
 

					WITH
 

		
SPECIAL CIVIL APPLICATION No. 15346 of
2011 
=========================================


 

PROTECTION
& SECURITY SERVICES & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DHAVAL SHAH for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS JUSTICE SONIA GOKANI
		
	

 

Date
: 13/10/2011 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Counsel
for the petitioners submitted that no notice of hearing of the
stay/pre-deposit application was served from the Tribunal to the
petitioners. It was therefore that such applications came to be
dismissed by the Tribunal without hearing the petitioners. Such
orders also were not served to the petitioners. That the petitioners’
appeal, therefore, came to be dismissed for not fulfilling the
requirement of pre-deposit. When the petitioners filed applications
for restoration, such applications were also dismissed without proper
notice to the petitioners of the date of hearing. Issue Notice
returnable on 17.11.2011. Direct service for respondent Nos. 2
and 3 is permitted.

[AKIL
KURESHI, J.]

[SONIA
GOKANI, J.]

JYOTI

   

Top