Gujarat High Court
Sardarji vs State on 13 April, 2010
Gujarat High Court Case Information System Print SCA/4566/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4566 of 2010 ========================================================= SARDARJI SURAJI RAJPUT & 2 - Petitioner(s) Versus STATE OF GUJARAT THROUGH SECRETARY & 8 - Respondent(s) ========================================================= Appearance : MR PUSHPADATTA VYAS for Petitioner(s) : 1 - 3. MR MG NANAVATI, ASST.GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2 - 9. ========================================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 13/04/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule,
returnable on 20.04.2010.
We
are informed that in the cognate matter, being Special Civil
Application No.1439 of 2010, interim relief has already been
granted.
Pending
the final hearing, there shall be interim relief in terms of para 7B.
Direct
service is permitted.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top