Gujarat High Court Case Information System
Print
LPA/1426/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1426 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7812 of 2010
WITH
CIVIL
APPLICATION NO.10267 OF 2011
IN
LETTERS
PATENT APPEAL No. 1426 of 2011
=========================================================
STATE
OF GUJARAT & 2 - Appellant(s)
Versus
GUJARAT
STATE JUDICIAL DEPARTMENT CLASS III EMPLOYEE'S FEDER & 2 -
Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3.
MR VK JOSHI for Respondent(s) : 1,
None
for Respondent(s) : 2,
LAW OFFICER BRANCH for Respondent(s) :
3,
MR MEHUL S SHAH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Order
in Appeal.
Appeal
is admitted
The
appeal is fixed for final hearing on 19th March, 2012. In
the meantime learned counsels for the parties shall exchange their
affidavits.
Order
in Civil application.
Heard
Mr. Tushar Mehta, learned Advocate General, assisted by Mr. N.G.
Shah, learned advocate for the appellants as well as Mr. V.K. Joshi,
learned counsel for the respondent Nos.1 and 2 and Mr. Mehul Shah,
learned counsel for the respondent No.3.
In
view of the fact and circumstances of the case, the applicants are
entitled for the reliefs. Therefore, operation of the impugned order
dated 19.01.2011, passed in S.C.A. No.7812 of 2010 by the learned
single Judge shall remain stayed till further order.
The
Civil application stands disposed of accordingly.
[V.M.
SAHAI,J.]
[K.S.JHAVERI,J.]
pawan
Top