Gujarat High Court High Court

Govindsinh vs State on 20 June, 2011

Gujarat High Court
Govindsinh vs State on 20 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2169/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2169 of 2011
 

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

 

GOVINDSINH
DILAVARSINH SARVAIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SM CHUDASAMA for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s) : 1, 
MR DG SHUKLA for Respondent(s) :
2, 
UNSERVED-REFUSED (N) for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/06/2011  
ORAL
ORDER

Mr.Maulik
G. Nanavati, learned Assistant Government Pleader prays for time, in
order to take instructions and/or file an affidavit-in-reply.

Mr.S.M.Chudasama,
learned counsel for the petitioner submits that the Court may
consider grant of interim relief. Mr.D.G.Shukla, learned counsel for
respondent No.2 (G.P.S.C.) submits that at present no schedule for
conducting the examinations has been fixed. However, as and when the
schedule for conducting the examinations in question is fixed, the
Court shall be informed immediately.

List
on 7.7.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top