Gujarat High Court High Court

Ramlal vs Director on 22 November, 2010

Gujarat High Court
Ramlal vs Director on 22 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/519/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 519 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 659 of
2010 
 
===============================================
 

RAMLAL
HANSRAJ MALLAH & 7 - Appellant(s)
 

Versus
 

DIRECTOR
GENERAL (PO &T) & 1 - Respondent(s)
 

===============================================
Appearance
: 
MR
BP GUPTA for Appellant(s) : 1 - 8. 
MR PS CHAMPANERI for
Respondent(s) : 1 -
2. 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 22/11/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr.

Champaneri, learned counsel for the respondents, submitted that the
matter is under consideration before the higher authorities and it
will take more than two months’ time to take policy decision.

In
the facts and circumstances, as requested, the case is accordingly
adjourned.

Post
the matter on 12th January, 2011.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top