Gujarat High Court Case Information System
Print
CA/12066/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12066 of 2010
In
LETTERS PATENT APPEAL (ST No. 2144/2010) No. 2714 of 2010
In
SPECIAL CIVIL APPLICATION No. 5712 of 2010
With
LETTERS PATENT APPEAL No. 2714 of 2010
In
SPECIAL CIVIL APPLICATION No. 5712 of 2010
With
CIVIL APPLICATION No. 14275 of 2010
In
LETTERS PATENT APPEAL No. 2714 of
2010
=================================================
SHANKARLAL
CHHAGANLAL MAKWANA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 6 - Respondent(s)
=================================================
Appearance :
PARTY-IN-PERSON
for Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 -
5.
DS AFF.NOT FILED (N) for Respondent(s) : 6 -
7.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
ORDER
IN CA NO.12066/10:
Heard
Counsel for the petitioner and Mr. Jaswant K. Shah, learned A.G.P.
and being satisfied with the grounds shown, delay of three days in
preferring this appeal is condoned. Civil Application stands
disposed of.
ORDER
IN LPA NO.2714/10 & CA NO.14275/2010:
Mr.
Jaswant K. Shah appears for respondents nos. 1 to 5. Notice be
issued on respondents nos. 6 and 7. Direct notice is permitted.
Report be filed on the next date. Post the matter on 24.01.2011.
The respondents in the meantime will expedite the hearing of the
Revision Application No.4 of 2010 and try to dispose of the matter
and being on record the final order, if any, passed. Counsel for the
State will inform this order to the concerned authority. Civil
Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top