Gujarat High Court High Court

Varmora vs State on 27 January, 2011

Gujarat High Court
Varmora vs State on 27 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13704/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13704 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 13711 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 13755 of 2010
 
 
=========================================================

 

VARMORA
JAYANTILAL MOHANBHAI & 45 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 15 - Respondent(s)
 

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

 

 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1 - 46. 
MR. K.P. RAVAL, LEARNED ASST. GOVERNMENT
PLEADER for Respondent(s) : 1 - 2. 
RULE SERVED BY DS for
Respondent(s) : 1 -
16. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

Mr.

K.B. Pujara, learned advocate for the petitioners submits that the
respondents have not complied with interim order dated 14.10.2010 of
this Court and nor has an affidavit-in-reply been filed in spite of
several opportunities having been granted.

Mr.

K.P. Raval, learned Assistant Government Pleader states upon
instructions, that a Letters Patent Appeal has been filed against the
said order. However, the same has not yet been registered.

The
learned Assistant Government Pleader may file the affidavit-in-reply
on, or before, 11.02.2011. The status of the Appeal may also be
indicated on that date. The learned Assistant Government Pleader may
also inform the Court whether the above-mentioned order has been
implemented or not.

By
order dated 14.10.2010, interim relief has been granted. However, in
some orders, it is mentioned that the interim relief granted earlier,
in each of the petitions, shall continue, till the next date of
hearing. As the interim relief granted by order dated 14.10.2010 is
unlimited, it is clarified that the interim relief shall continue,
and is not limited till the next date of hearing.

List
on 11.02.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top