Gujarat High Court Case Information System
Print
SCA/20556/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 20556 of 2006
With
SPECIAL
CIVIL APPLICATION No. 20745 of 2006
With
SPECIAL
CIVIL APPLICATION No. 20748 of 2006
With
SPECIAL
CIVIL APPLICATION No. 2615 of 2008
With
SPECIAL
CIVIL APPLICATION No. 26418 of 2006
With
SPECIAL
CIVIL APPLICATION No. 26419 of 2006
=========================================================
UNION
OF INDIA & 2 - Petitioners
Versus
H
C PANCHAL & 35 - Respondents
=========================================================
Appearance :
MR
NS SHEVADE for
Petitioners : 1 - 3.
SUNITA S CHATURVEDI for Respondents : 1 -
6.
RULE SERVED for Respondents : 7 - 9,11 - 12,14 - 15,18 - 19,22
- 24, 26,29 - 32,35 - 36.
RULE SERVED BY DS for Respondents : 10,
13,16 - 17,20 - 21, 25, 27,33 - 34.
- for Respondent: 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/08/2010
COMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Let
these matters be listed on 06.09.2010.
Order
in Special Civil Application No. 20556 of 2006:
There
is a remarks in the board ‘unserved- expired (respondent no.
28)’. Learned advocate for the petitioner seeks permission to delete
respondent No. 28. Permission is granted.
ORDER
IN SPECIAL CIVIL APPLICATION NO. 26419 OF 2006 :
There
is remarks in the board ‘Rule is unserved to respondent No. 7 as he
has retired from service’. He seeks permission to delete him.
Permission is granted.
Registry
is directed to keep the copy of this order in each matter.
(RAVI
R. TRIPATHI, J.)
(S.R.BRAHMBHATT,
J.)
pallav
Top