Citation : 2021 Latest Caselaw 919 Guj
Judgement Date : 20 January, 2021
C/LPA/102/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 102 of 2021
In R/SPECIAL CIVIL APPLICATION NO. 7836 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2020
In R/LETTERS PATENT APPEAL NO. 102 of 2021
==========================================================
STATE OF GUJARAT
Versus
KACHHADIYA ATULABEN JAYANTIBHAI
==========================================================
Appearance:
MR DM DEVNANI, AGP for the Appellant(s) No. 1,2,3,4,5,6
for the Respondent(s) No. 7
MR CHETANKUMAR V DARJI(9309) for the Respondent(s) No. 1,2,3,4,5,6
NOTICE SERVED(4) for the Respondent(s) No. 10,11,12,8,9
==========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM
NATH
and
HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
Date : 20/01/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1 We have heard Shri Dharmesh Devnani, learned Assistant Government Pleader for the State- appellants and Shri Chetankumar Darji, learned advocate appearing for the respondents.
2 The learned Single Judge relied upon the earlier judgment of this Court in the case of Manish Mansukhbhai Raghadal v. State of Gujarat dated 15.10.2018 passed in Special Civil Application No.9331 of 2017 which admittedly decides the issue involved in the
C/LPA/102/2021 ORDER
present matter also. The judgment in the case of Manish Mansukhbhai Raghadal [supra] has not been carried in appeal and has attained finality. The State having accepted the proposition of law laid down in the said judgment, we do not find any error in the order of the learned Single Judge. We also noticed that subsequently in other matters also, the judgment in the case of Manish Mansukhbhai Raghadal [supra] has been relied upon and even at that stage the State did not choose to challenge the same.
3 In view of the above, we do not find any error in the order passed by the learned Single Judge warranting interference in the appeal. The appeal is accordingly dismissed. Notice is discharged.
4 Consequently, the Civil Application for stay also stands disposed of.
(VIKRAM NATH, CJ)
(ASHUTOSH J. SHASTRI, J) P. SUBRAHMANYAM
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!