Gujarat High Court High Court

Ramlal vs Director on 25 March, 2010

Gujarat High Court
Ramlal vs Director on 25 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/519/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 519 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 659 of 2010
 

 


 

With
 

 

 

CIVIL
APPLICATION No. 2959 of 2010
 

In
LETTERS PATENT APPEAL No. 519 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. 
None for Respondent(s) : 1 -
2. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/03/2010 

 

 
ORAL
ORDER

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

According
to learned counsel for the appellants, if the Professional Letter
Writers are not allowed to sit in the Post Office Compound as per the
Manual, it will affect public in general and illiterate persons in
particular.

Let
notice be issued on respondents.

Direct
Notice by Speed Post on first respondent permitted. Direct Notice for
rest of respondent permitted.

Post
the matter on 15th April 2010.

Until
further order, respondents will allow the appellants to occupy their
places within the premises, if they are still in such occupation.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top