Gujarat High Court Case Information System
Print
SCA/2492320/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24923 of 2006
=================================================
JUSTICE
ON TRIAL - Petitioner(s)
Versus
UNION
OF INDIA THR'JT.SECRETARY & 1 - Respondent(s)
=================================================
Appearance
:
MR
TUSHAR MEHTA for Petitioner(s) : 1,
MR HARIN P RAVAL for
Respondent(s) : 1,
MR DHAVAL G NANAVATI for Respondent(s) : 1,
MR
KB TRIVEDI ADVOCATE GENERAL with MS SANGEETA VISHEN AGP for
Respondent(s) : 2,
NOTICE SERVED BY DS for Respondent(s) : 2.2.1
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 27/08/2008
ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr
Harin Raval, learned Assistant Solicitor General for the Central
Government prays for time to seek instructions.
Mr
Tushar Mehta, learned counsel for the petitioner submits that there
is urgency in the matter but the hearing of this petition is being
adjourned from time to time at the instance of the learned Assistant
Solicitor General for the Central Government on the same ground,
still no decision is being taken. It is also submitted that in light
of the events which took place on 26th July 2008, the
matter has assumed extraordinary urgency and brooks no delay.
To
give last opportunity to the Central Government, S.O. to 10th
September 2008.
(M.S. SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
zgs/-
Top