Gujarat High Court High Court

Rajesh vs Director on 12 May, 2011

Gujarat High Court
Rajesh vs Director on 12 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3676/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3676 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 4260 of 2011
 

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

 

RAJESH
AMRUTLAL AATHA - Petitioner(s)
 

Versus
 

DIRECTOR
OF MUNICIPALITY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DM DEVNANI for
Petitioner(s) : 1, 
MR ANAND L SHARMA, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
DS AFF.NOT FILED
(N) for Respondent(s) : 2 - 3. 
MR BY MANKAD for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/05/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

In
present petitions, this Court has passed an order on 7th
April, 2011, which are challenged by respondent No.2 before Hon’ble
Division Bench of this Court by filing Letters Patent Appeal No.776
with Civil Application for stay No.5667 of 2011 and Letters Patent
Appeal No.777 with Civil Application for stay No.5666 of 2011.

Learned
advocate Mr. B.Y. Mankad appearing on behalf of respondent No.2
submitted that both Letters Patent Appeals are admitted by Hon’ble
Division Bench of this Court and in Civil Applications for stay,
‘rule’ has been issued and made it returnable on 14th
July, 2011, but, no stay against order passed by this Court dated 7th
April, 2011 is granted by Hon’ble Division Bench.

Therefore,
considering fact that both Letters Patent Appeals have been admitted
Civil Applications for stay are pending for final hearing before
Hon’ble Division Bench of this Court, present both matters are
adjourned to 25 th
July, 2011.

[H.K.

RATHOD, J.]

#Dave

   

Top