Gujarat High Court High Court

State vs Lila on 12 September, 2008

Gujarat High Court
State vs Lila on 12 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/27057/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 27057 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 27099 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 25886 of 2007
 

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


 

STATE
OF GUJARAT - Petitioner
 

Versus
 

LILA
JESA KARAVDRA - Respondent
 

=========================================================
 
Appearance : 
MR
KD PANDYA AGP for Petitioner : 1, 
RULE SERVED for Respondent :
1, 
MR DEEPAK VYAS for Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 12/09/2008 

 

 
 
COMMON
ORAL ORDER

Heard
Shri Pandya, learned AGP for the petitioner. Shri Pandya submitted
that after considering the submission for admission with regard to
vulnerability of the award impugned, this Court (Coram: H.K. Rathod,
J.) vide order dated 28.4.2007 issued Rule and granted ad-interim
relief in terms of Para-11(B). These matters are being roted on board
from time to time on account of want of availability of the counsel
for the other side. Shri Pandya has submitted that award impugned is
absolutely unjustified and deserves to be quashed and set aside. As
the matters are already admitted, these matters may come up for final
disposal in the due course. The interim relief granted earlier shall
stand continued till final disposal of the matter. Office is directed
to list these matters in the cause list of final hearing in due
course.

Office
is directed to keep the copy of this order in all matters.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top