Gujarat High Court High Court

State vs Kantilal on 18 June, 2008

Gujarat High Court
State vs Kantilal on 18 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/6351/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6351 of 2002
 

AND
 

SPECIAL
CIVIL APPLICATION No. 1253 of 2001
 

AND
 

SPECIAL
CIVIL APPLICATION No. 9676 of 2004
 

AND
 

SPECIAL
CIVIL APPLICATION No. 635 of
2001 
 
=========================================================

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

KANTILAL
PARSHOTTAMDAS JOSHI - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 2. 
MR
PH PATHAK for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.R.C.Jani appearing for respondent No.2 ý Mehsana
District Panchayat submitted on the basis of affidavit filed by
respondent No.2 that petitioner employee is transferred from Mehsana
District Panchayat to Gandhinagar District Panchayat. Therefore,
necessary party is Gandhinagar District Panchayat. Therefore, he
requests for deletion of respondent No.2 – Mehsana District
Panchayat. No counter is filed by petitioner. Therefore, considering
the aforesaid submissions, respondent No.2 ý Mehsana District
Panchayat is deleted from the array of parties in SCA No.1253 of
2001. It is open for the petitioner to join Gandhinagar District
Panchayat as party respondent.

Accordingly,
SCA No.1253 of 2001 and 635 of 2001 are adjourned to 9.7.2008.

SCA
No.6351 of 2002 and 9676 of 2004 are adjourned to 10.7.2008.

(H.K.RATHOD,J.)
(vipul)