Gujarat High Court High Court

R.G vs Gram on 15 September, 2008

Gujarat High Court
R.G vs Gram on 15 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1581920/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 15819 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 1868 of 2006
 

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

 

R.G.
BHESANIA - Petitioner(s)
 

Versus
 

GRAM
PANCHAYAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEEPAK P SANCHELA for
Petitioner(s) : 1, 
MR PRAFULL B PATEL for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3, 
MR APURVA DAVE AGP for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 15/09/2008 

 

 
ORAL
ORDER

This
Court on 22nd August, 2006, had passed the following order
:-

The affidavit-in-reply
on behalf of respondents No. 1 and 2 is taken on record. RULE
returnable on 28.09.2006. The learned counsel for the respondents
waive service. The learned AGP is requested to file detailed
affidavit-in-reply on behalf of respondents No. 3 and 4.

In spite of the aforesaid
order, no reply is filed by the respondent-State. Hence, this Court
has no other option but to pass the following order.

The application is allowed
in terms of para 14(b). The applicant is allowed to resume the duty
as Principal, subject to further order in the petition. However, it
will be open for the respondents to file reply in the main matter and
an application for modification or vacating of interim-relief.

It is made clear that the
aforesaid order is passed only on account of in action on the part of
the respondent-State and that the party should not suffer because of
the in action on the part of the State Government.

In that view of the
matter, the application stands disposed of accordingly.

[K.S. JHAVERI,
J.]

/phalguni/

   

Top