Gujarat High Court
Saurashtra vs The on 16 December, 2010
Gujarat High Court Case Information System
Print
SCA/9003/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9003 of 2010
With
SPECIAL
CIVIL APPLICATION No. 12551 of 2010
To
SPECIAL
CIVIL APPLICATION No. 12575 of 2010
With
SPECIAL
CIVIL APPLICATION No. 12620 of 2010
To
SPECIAL
CIVIL APPLICATION No. 12746 of 2010
With
SPECIAL
CIVIL APPLICATION No. 12766 of 2010
With
SPECIAL
CIVIL APPLICATION No. 12814 of 2010
=========================================
SAURASHTRA
MAJOOR MAHAJAN SANGH - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 6 - Respondent(s)
=========================================
Appearance
:
MR NIKHIL D
JOSHI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/10/2010
ORAL
ORDER
ON SPEAKING TO MINUTES
In
the order dated 28/09/2010 at the bottom of the said order following
be stated;
“If
for any reason the respondents fail to recover the amount within the
stipulated time stated hereinabove, it will be open for the
petitioner to file an appropriate application for restoration of the
Special Civil Applications to file.”
With
this, the note of speaking to minutes is disposed of.
(M.R.
SHAH, J.)
siji
Top