Gujarat High Court
Special Civil Application No. 372 … vs Mrs Ranjan B Patel For Petitioner … on 2 August, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 372 of 2002
--------------------------------------------------------------
KASTURBHA KELAVANI MANDAL
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 372 of 2002
MR BS PATEL for Petitioner No. 1
MRS RANJAN B PATEL for Petitioner No. 1
.......... for Respondents No. 1-3
--------------------------------------------------------------
CORAM : MR.JUSTICE A.R.DAVE
Date of Order: 11/01/2002
ORAL ORDER
Notice returnable on 23rd January, 2002.
Ad-interim relief to the effect that order, Annexure A,
dated 29th December, 2001 shall not be implemented till
31st January, 2002. Meaning thereby, grant payable to
the petitioner Institution shall not be withheld on the
ground that order Annexure – A dated 29th December, 2001
has not been implemented.
Direct service is permitted.
(A.R. DAVE,J.)
siji