Gujarat High Court High Court

Joesph vs Through on 20 October, 2010

Gujarat High Court
Joesph vs Through on 20 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4419/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4419 of 2010
 

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


 

JOESPH
CHELLIAH A - Petitioner(s)
 

Versus
 

UNION
OF INDIA 

 

THROUGH
SECRETARY & 2 - Respondent(s)
 

=========================================
 
Appearance : 
NOTICE
UNSERVED for Petitioner(s) : 1,MS MANISHA LAVKUMAR for Petitioner(s)
: 1,PARTY-IN-PERSON for Petitioner(s) : 1, 
MR PS CHAMPANERI for
Respondent(s) : 1, 
MR HRIDAY BUCH for Respondent(s) : 1, 
DELETED
for Respondent(s) : 2, 
MR P.K.JANI, GOVERNMENT PLEADER for
Respondent(s) : 3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

				Date
: 20/10/2010 

 

ORAL
ORDER

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

An
affidavit has been filed by Deputy Secretary, Social Justice and
Empowerment Department, State of Gujarat, however, it is not clear
whether the State authorities have deliberated on the question of
constructing beggar homes in villages for reasons as mentioned in
para 4 of the order dated 23.9.2010 passed by this Court.

Post
the matter on 23.11.2010.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top