Gujarat High Court Case Information System
Print
SCA/8166/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8166 of 2010
For
Approval and Signature:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
TUKADIA
JIGNASA RAMESHCHANDRA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MS
TANUJA N KACHCHHI for
Petitioner(s) : 1,
MS MANISHA NARSINGHANI, AGP for Respondent(s) :
1 - 2.
RULE SERVED BY DS for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/10/2010
ORAL
JUDGMENT
1. Learned
AGP Ms.Manisha Narsinghani places on record a copy of order dated
14.10.2010 passed by the Director, Developing Caste Welfare
Department, Gujarat State. Copy of that order is given to learned
advocate for the petitioner. Learned advocate for the petitioner
requests for time to take instructions from the petitioner.
2. In
light of the contents of that order, request is not required to be
granted. However, liberty is reserved in case of difficulty in
favour of the petitioner. Taking the order dated 14.10.2010 on
record, the petition is disposed of. Rule is made absolute to the
aforesaid extent.
3. The
Court puts its appreciation on record for the action taken by the
Director, Developing Caste Welfare Department in expeditious manner
and assistance rendered by learned AGP for the same.
(RAVI
R.TRIPATHI,J)
pathan
Top