Gujarat High Court High Court

Ravindrabhai vs State on 31 July, 2008

Gujarat High Court
Ravindrabhai vs State on 31 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/953620/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9536 of 2008
 

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

 

RAVINDRABHAI
CHANDUBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 4. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Rule.

To be heard with Special Civil Application No.9071/2008 and connected
matters.

In
view of Learned Single Judge of this Court having given prima facie
conclusion expressed through his speaking order dated 16.7.2008
passed in Special Civil Application No. 9071/2008 that respondent
No.2 herein could not have been empowered by the Government to
consider the question of disqualification of members of Nagarpalika,
I find this is a fit case wherein ad interim relief should be
granted.

In
the result, by way of ad interim relief, impugned order at Annexure-G
dated 19.5.2008 shall stand stayed.

Direct
service is permitted.

(Akil
Kureshi,J.)

(raghu)

   

Top