Gujarat High Court High Court

Mahesh vs Union on 25 March, 2011

Gujarat High Court
Mahesh vs Union on 25 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/35/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 35 of 2011
 

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


 

MAHESH
CHANDULAL SOLANKI & 1 - PETITIONER
 

Versus
 

UNION
OF INDIA THROUGH JOINT SECRETARY & 5 - RESPONDENT
 

=================================================
 
Appearance : 
MR
AJ YAGNIK for PETITIONER : 1 - 2. 
None for RESPONDENT : 1 -
6. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 25/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on respondents nos. 1, 2, 4, 5 and 6. Direct notice
or notice by speed post is permitted. Mr. P.K. Jani, learned G.P.
appears on behalf respondent no.3 – Collector. A copy of Paper Book
be served on him by the counsel for the petitioner. Respondents may
file their affidavits in reply. Post the matter on 26th April 2011
when similar matters are coming up. During the pendency of the writ
petition if public hearing is given, the same shall be subject to
decision of this case.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top