Gujarat High Court Case Information System
Print
WPPIL/53/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 53 of 2011
=================================================
CHAMBER
OF COMMERCE - VADIA & OTHERS
Versus
STATE
OF GUJARAT & OTHERS
=================================================
Appearance :
MR
ANSHIN H DESAI for the petitioners
Mr PK Jani, Government Pleader
for the respondents
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr P.K. Jani,
learned Government Pleader accepts notice on behalf of the
respondents and waives service. He is allowed two weeks’ time to
file the affidavit to point out the grounds for shifting the office
of the Mamlatdar.
The
petitioner will also state on affidavit as to how the public interest
is involved, if, on administrative ground, the State Government
decides to shift the office of the Mamlatdar from one place to
another place, which is 30 km away. Post the matter on 13th
July 2011 within 10 cases.
(S.J. Mukhopadhaya, CJ.)
(J.B.Pardiwala, J.)
*mohd
Top