Gujarat High Court High Court

State vs H.E on 29 August, 2011

Gujarat High Court
State vs H.E on 29 August, 2011
Author: Akil Kureshi, Gokani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12632/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 12632 of 2011
 

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

 

STATE
OF GUJARAT THRO' CHIEF SECRETARY IN HIS CAPACITY AS & 1 -
Petitioner(s)
 

Versus
 

H.E
. THE GOVERNOR OF GUJARAT THRO' PRINCIPAL SECRETARY TO & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAML B TRIVEDI Advocate General with Mr. PK JANI GP for
Petitioners 
MR SN SHELAT Sr Advocate for Respondent(s) :
1 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MS JUSTICE SONIA GOKANI    29th August 2011
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)

Learned Sr. advocate Shri
S.N Shelat, having received advanced copy of the petition, stated
that Her Excellency the Governor of Gujarat cannot be joined
as party-respondent in the present petition nor this Court is
competent to issue a notice to the Governor. Learned Advocate
General thereby stated that the petitioners would like to amend the
petition suitably to substitute the present respondent no.1. He
further stated that there are certain other amendments necessary. For
the said purpose, matter is adjourned to 5th September
2011.

{Akil Kureshi, J.}

{Ms. Sonia Gokani, J.}

Prakash*

   

Top