Gujarat High Court High Court

Sunandaben vs Patel on 2 September, 2011

Gujarat High Court
Sunandaben vs Patel on 2 September, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7253/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7253 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 983 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 7113 of 2011
 

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

 

SUNANDABEN
DAHYABHAI JOSHI - Petitioner(s)
 

Versus
 

PATEL
RAJESHKUMAR NATHABHAI PRIMARY TEACHER & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1, 
None for Respondent(s) : 1,3 - 5. 
MS JIRGA
JHAVERI, ASST.GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 06/07/2011 

 

 
ORAL
ORDER

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

Issue
Notice
to the
respondents returnable on 10th
August, 2011.

In
view of paragraph : 6 of Constitution Bench’s decision of the Apex
Court in case of The
State of Orissa v. Madan Gopal Rungta,
AIR
1952 SC 12, wherein
the Apex Court has held that the interim relief should not be granted
where the Court is not deciding rights of the parties and is sending
the matter back to the authority for fresh decision, the appellant is
entitled for interim relief.

Until further orders, directions given by the learned Single
Judge in paragraph: 5(c) of judgment dated 16.06.2011 in Special
Civil Application
No.7113 of 2011 shall remain stayed. Direct Service is permitted.

[V
.M. SAHAI, J.]

[G.

B. SHAH, J.]

Amit

   

Top