Gujarat High Court High Court

Hardik vs State on 29 March, 2011

Gujarat High Court
Hardik vs State on 29 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/3047/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 3047 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12482 of 2010
 

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

HARDIK
DINKARBHAI GADHVI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR SAMIR B
GOHIL for
Appellant(s) : 1, 
Mr N J Shah, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 2. 
None
for Respondent(s) : 3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 29/03/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Affidavit
shall be filed by the Chief Secretary, Government of Gujarat with
each and every details as to what steps have been taken by the
respondent with regard to framing of the new policy. The affidavit
shall be filed on or before 26.4.2011. List on 26.4.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top