Gujarat High Court High Court

Hasumatiben vs State on 21 June, 2011

Gujarat High Court
Hasumatiben vs State on 21 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3694/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3694 of 2011
 

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

 

HASUMATIBEN
B PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1, 
MR JK SHAH, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 2, 4, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 4, 
MR DC DAVE for
Respondent(s) : 3, 
MR SAURABH M PATEL for Respondent(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/06/2011  
ORAL ORDER

Mr.J.K.Shah,
learned Assistant Government Pleader submits that he shall be
appearing for respondents Nos.2 and 4.

One
of the points raised by Mr.K.B.Pujara, learned counsel for the
petitioner is that the Tribunal did not have jurisdiction to decide
the application preferred by the petitioner before it.

Mr.J.K.Shah,
learned Assistant Government Pleader has submitted that this argument
is not available to the petitioner, who has approached the Tribunal
himself.

The
learned advocates for the respondents pray for time, in order to file
their respective affidavits-in-reply.

List
on 19.07.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top