Gujarat High Court
Ranchhodbhai vs State on 22 February, 2011
Gujarat High Court Case Information System
Print
SCA/2258/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2258 of 2011
=========================================================
RANCHHODBHAI
PUNABHAI CHAUDHARI - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 22/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Issue
urgent notice as to interim relief returnable on 28.2.2011. Learned
Assistant Government Pleader waives service for respondent Nos.1 and
2. Direct service for the rest.
(D. H. WAGHELA,
J.)
(K. A. PUJ, J.)
kks
Top