Gujarat High Court High Court

Whether vs State on 27 June, 2011

Gujarat High Court
Whether vs State on 27 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/691/2011	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 691 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 16116 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE V. M. SAHAI 			Sd/-	 
 


 

HONOURABLE
MR.JUSTICE G.B.SHAH
			Sd/- 
======================================
 
	  
	 
	 
	 
		 
			 
				 

1.
			
			 
				 

Whether
				Reporters of Local Papers may be allowed to see the judgment ?
			
			 
				 

NO
			
		
	
	 
		 
			 
				 

2.
			
			 
				 

To
				be referred to the Reporter or not ?
			
			 
				 

NO
			
		
		 
			 
				 

3.
			
			 
				 

Whether
				their Lordships wish to see the fair copy of the judgment ?
			
			 
				 

NO
			
		
		 
			 
				 

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 ?
			
			 
				 

NO
			
		
		 
			 
				 

5.
			
			 
				 

Whether
				it is to be circulated to the civil judge ?
			
			 
				 

NO
			
		
	

 

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

M
D KORI - Appellant
 

Versus
 

STATE
OF GUJARAT THROUGH MANAGER - Respondent
 

====================================== 
Appearance
: 
MR
PRABHAKAR UPADYAY for Appellant. 
MS JD JHAVERI, AGP for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 27/06/2011 
ORAL JUDGMENT

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

We
have heard Mr. Prabhakar Upadhyay, learned counsel for appellant and
Ms. J. D. Jhaveri, learned Assistant Government Pleader appearing
for respondent.

This
Intra-Court Letters Patent Appeal has been filed challenging the
interim order dated 16.03.2011 passed by the Learned Single Judge in
Special Civil Application No.16116 of 2010 whereby the Learned
Single Judge has confirmed the ad-interim relief granted vide order
dated 20.12.2010 till the final disposal of the writ petition.

Learned
counsel for the appellant has not challenged the order dated
20.12.2010 passed by the Learned Single Judge in Special Civil
Application No.16116 of 2010. Therefore, we do not find any
illegality in the order dated 16.03.2011 by which ad-interim relief
granted vide order dated 20.12.2010 is confirmed. This appeal is
devoid of any merits and is accordingly dismissed.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[G. B. SHAH, J.]

Savariya

   

Top