Gujarat High Court High Court

Purushottam vs Gujarat on 23 August, 2011

Gujarat High Court
Purushottam vs Gujarat on 23 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9653/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9653 of 2011
 

 
 
=========================================================

 

PURUSHOTTAM
SOMABHAI VAGHELA - Petitioner(s)
 

Versus
 

GUJARAT
STAET SEEDS CORPORATION LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 23/08/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. IS Supehia for petitioner. In present petition,
page 44 is order dated 29th March, 2011 wherein
punishment of reversion has been challenged against which
departmental appeal was preferred which has been dismissed on 12th
July, 2011 against which present petition has been preferred by
petitioner.

Learned
Advocate Mr. Supehia for petitioner has relied upon decision of this
court given in Special Civil Application No. 7317 of 2004 dated
1.7.2010 and submitted that petitioner is having same submissions
which have been considered by this court in aforesaid decision.

In
light of this back ground and considering submissions made by
learned advocate Mr. Supehia for petitioner, question raised and
involved in this petition would require detailed examination.

Hence,
Rule. Expedited.

(H.K.

Rathod,J.)

Vyas

   

Top