Gujarat High Court High Court

Mahendrakumar vs Through on 24 November, 2010

Gujarat High Court
Mahendrakumar vs Through on 24 November, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4847/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4847 of 2010
 

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


 

MAHENDRAKUMAR
DINESHBHAI KHATRA - Petitioner(s)
 

Versus
 

UNION
OF INDIA
 

THROUGH
COMPETENT AUTHORITY & ADMINISTRATOR & 5-Respondent
 

=======================================================
Appearance : 
MRS
KETTY A MEHTA for Petitioner(s) : 1, 
MR KT DAVE for Respondent(s)
: 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 6. 
MR PS
CHAMPANERI for Respondent(s) : 2 - 3. 
MR MB GANDHI for
Respondent(s) : 4, 
MR CHINMAY M GANDHI for Respondent(s) : 4, 
MR
BD KARIA for Respondent(s) :
5, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 24/11/2010
 

ORAL
ORDER

Learned
counsel, Mr.K.T. Dave submitted that other matters are before another
Court (Coram : Anant S. Dave, J.) as per the roster and, hence, this
matter may also be tagged along with the other group of matters. He
also submitted that as per the office note, earlier as this Court
was having the same business according to the roster, the matter was
ordered to be placed at the relevant time before this Court. However,
as per the present roster, this Court is not having the said business
regarding the matter pertaining to SAFEMA/detention.

Therefore,
the office is directed to place this matter before the appropriate
Court along with Special Civil Application No.4848/2010 and other
groups of matters after obtaining necessary orders of the Hon’ble the
Chief Justice.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top