Gujarat High Court Case Information System
Print
LPA/2637/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2637 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10494 of 2010
With
CIVIL
APPLICATION No. 13655 of 2010
In
LETTERS
PATENT APPEAL No. 2637 of 2010
=========================================================
TARIYABHAI
RAGHLABHAI KONKNI & 2 - Appellant(s)
Versus
MEDICAL
OFFICER & 5 - Respondent(s)
=========================================================
Appearance
:
MR
RD RAVAL
for
Appellants
MR JK SHAH AGP for
Respondents,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 22nd November 2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice.
Learned AGP Mr. J.K Shah accepts notice on behalf of the respondents.
Learned
State counsel is directed to obtain instruction and file
reply-affidavit and state as to what measures the authorities have
taken or intends to take to grant benefit to the Tribals, as sought
for in this Appeal. Counsel for the appellants will serve two sets of
paper-book on him by tomorrow.
Post
the matter on 20th
December 2010. Pendency of the case shall not stand in the way of the
respondents to provide benefits to the Tribals. They may also provide
treatment to the persons concerned.
Civil
Application stands disposed of with the aforesaid observations.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
prakash*
Top