Gujarat High Court
Pujara vs State on 26 April, 2011
Gujarat High Court Case Information System
Print
LPA/675/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 675 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2876 of 2011
=========================================================
PUJARA
RAJESHKUMAR KARSANLAL & 1 - Appellant(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 5 - Respondent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Appellant(s) : 1 - 2.
MS MANISHA L SHAH ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 26/04/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents. Direct notice is permitted.
Ms
Manisha L Shah, learned AGP accepts and waives notice on behalf of
respondent Nos.1 to 4.
Let
notice of fifth respondent be served through Court.
The
respondents may file the reply affidavit by next date.
Post
the matter on 16th June 2011.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top