Gujarat High Court High Court

Banaskantha vs The on 1 March, 2011

Gujarat High Court
Banaskantha vs The on 1 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5285/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5285 of
2007 
 
=================================================
 

BANASKANTHA
JILLA DALIT SANGATHAN THRO' SECRETARY - Petitioner(s)
 

Versus
 

THE
SECRETARY & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
RAJESH K SAVJANI for Petitioner(s) : 1, 
MRS. KRINA CALLA AGP for
Respondent(s) : 1, 1.2.1,1.2.2 - 2. 
NOTICE SERVED for
Respondent(s) : 1.2.1,1.2.2 - 3. 
MR HS MUNSHAW for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 25/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

On
the request made on behalf of Mr. Y.N. Oza, learned Senior Counsel
for the petitioner, case is adjourned. Post the matter on
04.04.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top