Gujarat High Court
Rajesh vs Union on 20 January, 2010
Gujarat High Court Case Information System
Print
SCA/12268/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12268 of 2009
with
SPECIAL
CIVIL APPLICATION No. 12269 of 2009
with
SPECIAL
CIVIL APPLICATION No. 12270 of
2009
=========================================
RAJESH
JETHMAL SHAH - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================
Appearance :
MR
ARPIT A KAPADIA for Petitioner(s) : 1,
RULE SERVED for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) : 2,
MR
YN RAVANI for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 20/01/2010
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
All
these three petitions are admitted earlier and Rule was issued in
each of these three petitions. Ad interim relief is also granted.
In
a similar petition, the Court has granted the interim relief till
further orders. Accordingly, ad interim relief granted earlier is
treated as interim relief till further orders.
(K.A.Puj,J)
(Rajesh
H. Shukla,J)
Jayanti*
Top