Gujarat High Court
Roosevelt vs State on 20 April, 2011
Gujarat High Court Case Information System
Print
SCA/1858/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1858 of 2011
=========================================================
ROOSEVELT
G SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH ADDITIONAL SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH UPADHYAY for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 2,
MR HS MUNSHAW for
Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/04/2011
ORAL ORDER
Mr.Maulik
G. Nanavati, learned Assistant Government Pleader submits that in
spite of numerous communications, respondent No.1 has not responded,
in order to file an affidavit-in-reply.
A
last opportunity is granted for respondent No.1 to file an
affidavit-in-reply. The needful be done on, or before, 4.5.2011.
List
on 4.5.2011.
A
copy of this order be supplied to the learned Assistant Government
Pleader, today.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top