Gujarat High Court High Court

Gopalbhai vs State on 2 September, 2011

Gujarat High Court
Gopalbhai vs State on 2 September, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9027/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9027 of 2010
 

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


 

GOPALBHAI
CHATURBHAI MITHAPARA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 10 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HASIT H JOSHI for the Petitioners.  
Ms.Jirga Zaveri, Assistant
GOVERNMENT PLEADER for Respondent nos. 1 - 2,5 - 8. 
NOTICE SERVED
BY DS for Respondent(s) : 3 - 4, 9, 11, 
DS AFF.NOT FILED (R) for
Respondent(s) : 9 - 10. 
- for Respondent(s) :
11, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 06/07/2011 

 

 
 
					ORAL
ORDER

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

Learned
Assistant Government Pleader Ms. Jirga Zaveri
is allowed one month’s
time to file affidavit-in-reply. Issue fresh notice to respondent
nos. 9 and 10 returnable on 12th August,2011.

(V.M.SAHAI,J)

(G.B.SHAH,J)

***vcdarji

   

Top