Citation : 2021 Latest Caselaw 1489 Guj
Judgement Date : 1 February, 2021
C/LPA/160/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 160 of 2021
In R/SPECIAL CIVIL APPLICATION NO. 3575 of 2008
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In R/LETTERS PATENT APPEAL NO. 160 of 2021
==========================================================
GARIYADHAR MUNICIPALITY THROUGH ITS CHIEF OFFICER
Versus
PRAVINBHAI GOBARBHAI VAGHELA
==========================================================
Appearance:
MR HARIBHAI J PATEL(9810) for the Appellant(s) No. 1
for the Respondent(s) No. 1,2,3
==========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH
and
HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
Date : 01/02/2021
COMMON ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1. We have heard Shri Haribhai J. Patel, learned counsel for the appellant.
2. Against the same judgment of the learned Single Judge two other Letters Patent Appeal Nos.945 and 946 of 2020 were filed by the Nagarpalika which have since been dismissed by order dated 11.12.2020.
3. We have perused the order dated 11.12.2020 and respectfully following the same, we dismiss the present appeal also for the reasons recorded therein. The connected Civil Application stands disposed of accordingly.
(VIKRAM NATH, CJ)
(ASHUTOSH J. SHASTRI, J) GAURAV J THAKER
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!