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