Gujarat High Court High Court

Smt vs Principal on 24 August, 2011

Gujarat High Court
Smt vs Principal on 24 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4655/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING STAY No. 4655 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 1944 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4062 of 2009
 

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

 

SMT.
PARMINDER G. MULTANI - Petitioner(s)
 

Versus
 

PRINCIPAL
SHRI.B.M.PATEL, R.H.H.S.V I.G. EDUCATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RS TALREJA for
Petitioner(s) : 1, 
MR NV GANDHI for Respondent(s) : 1 - 2. 
None
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 24/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Heard
counsel for the parties on the stay vacating application. Interest
of justice demands instead of deciding the stay vacation application,
main matter itself may be decided. Therefore, list the main matter
i.e. Letters Patent Appeal No.1944 of 2010 for final hearing on 12th
September, 2011.

The
stay vacation application stands disposed of.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

Amit

   

Top