Gujarat High Court High Court

Somgar vs State on 22 March, 2011

Gujarat High Court
Somgar vs State on 22 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11174/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11174 of 2010
 

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

 

SOMGAR
PRABHATGAR GONSAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 22/03/2011 

 

ORAL
ORDER

Several
opportunities have been granted in order to enable the State
Government to file an affidavit-in-reply and/ or to take
instructions. It appears that neither have instructions been issued
by the Competent Authority and nor has the affidavit-in-reply been
filed. The learned Assistant Government Pleader may ensure that
affidavit-in-reply is filed by respondent No.2 on, or before,
29.03.2011, as a last opportunity.

A
copy of this order may be provided to the learned Assistant
Government Pleader for onward communication.

List
on 29.03.2011.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top