Gujarat High Court
Shailesh vs State on 7 May, 2010
Gujarat High Court Case Information System
Print
SCA/6302/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6302 of 2000
=========================================
SHAILESH
KANTILAL MALAVIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
BJ TRIVEDI for
Petitioner(s) : 1,MR JT TRIVEDI for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1 - 2.
NOTICE SERVED for Respondent(s)
: 3,
MR PREMAL R JOSHI for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
it is a service matte,r public interest litigation is not
maintainable and the petitioner claims to be a retrenched employee,
let the matter be listed before appropriate Bench (learned single
Judge) on 12th May 2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top