Gujarat High Court High Court

V vs State on 29 July, 2010

Gujarat High Court
V vs State on 29 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/761/1996	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 761 of 1996
 

In


 

SPECIAL
CIVIL APPLICATION No. 7158 of 1995
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD  
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=================================================


 
	  
		 
			 

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 ?
		
	

 

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


 

V
R RATHWA EXPIRED ON 11.0.2001 & 5 - Appellants
 

Versus
 

STATE
OF GUJARAT & 7 - Respondents
 

=================================================
 
Appearance : 
ABATED
for Appellants : 1, 6,MR KK PANDEY for Appellants : 2 - 5. 
MS.
MOXA THAKKAR, LD. AGP for Respondents : 1, 3, 
RULE SERVED for
Respondents : 2,4 -
8. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the parties.

Learned
counsel for the appellants has been informed by learned AGP that by
G.R. No. JPT/1099/Card/32(2)/N dated 1/7/2000, the seniority list
which is impugned in the present appeal has already been quashed by
the State Government. Therefore the list does not survive. Appeal,
therefore, will not survive and is dismissed accordingly.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top