Gujarat High Court
Babubhai vs State on 31 January, 2011
Gujarat High Court Case Information System
Print
SCA/644/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 644 of 2011
=========================================================
BABUBHAI
RAVJIBHAI KANPARIYA & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DILIPL KANOJIYA for
Petitioner(s) : 1 - 5.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 31/01/2011
ORAL
ORDER
It
is submitted by Mr.Kanojiya for the petitioners that notification
dated 2-9-2004 of the State Government has also been challenged by
way of Special Civil Application No.7554 of 2009 wherein the
following order has been passed on 30-9-2010:
“1.
Heard Mr.A.S.Vakil, learned advocate for the petitioner.
2.
Rule, returnable on 09th February 2011.”
In
view of the above, rule returnable on 09th February 2011.
Direct service is permitted.
(M.D.SHAH,J.)
radhan
Top