Gujarat High Court
Hazrat vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
SCA/12350/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12350 of
2011
=========================================================
HAZRAT
MOULANA MEHBUB DARGAH MASJID AND QABARASTAN TRUST & 1 -
Petitioner(s)
Versus
STATE
OF GUJARAT THRO PRINCIPAL SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1 - 2.
MS ASMITA PATEL, AGP for Respondent(s) : 1
- 3.
NOTICE SERVED for Respondent(s) : 1, 4,
NOTICE SERVED BY
DS for Respondent(s) : 1,
MR IH SYED for Respondent(s) : 4,
MR
VISHAL K SEVAK for Respondent(s) :
5,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/11/2011
ORAL ORDER
Ms.
Asmita Patel, learned Assistant Government Pleader prays for time in
order to file an affidavit in reply on behalf of respondent No.2.
The
request is objected to by the learned advocate for the petitioners.
It
is noticed by this Court, that the impugned order dated 12.8.2011 has
been passed by respondent No.2, therefore, it would be in the
interest of justice to grant an opportunity to the said respondent to
file an affidavit in reply.
List
on 08.12.2011.
[SMT.
ABHILASHA KUMARI, J.]
mrpandya
Top