Gujarat High Court High Court

Perfect vs State on 26 November, 2010

Gujarat High Court
Perfect vs State on 26 November, 2010
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10577/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10577 of 2010
 

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


 

PERFECT
ENTERTAINMENT PVT LIMITED & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
APURVA R KAPADIA for
Petitioner(s) : 1 - 2. 
MS MAITHELI MEHTA, ASSTT. GOVERNMENT
PLEADER for Respondents 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Despite
the fact that vide order dated 27th October, 2010, the
respondents were directed that on the next date of hearing, i.e.,
16th November, 2010, the decision of the State Level
Committee shall be placed on record and that it was open for the
respondent authorities to file further affidavit on merits, if they
so desire, till date neither has the decision of the State Level
Committee been placed on record, nor has any affidavit in reply been
filed dealing with the petition on merits.

The
learned Assistant Government Pleader has, however, submitted that
the decision of the State Level Committee was taken subsequently,
hence, the same could not be placed on record at the relevant time
and that the respondents had thought it fit to file a reply on
merits after the State Level Committee had taken its decision. She,
therefore, prays for further time to place the decision of the State
Level Committee on record and to file affidavit in reply on merits.

In
the light of the request made by the learned Assistant Government
Pleader, the respondents shall place on record the decision of the
State Level Committee at the earliest. Affidavit in reply, if any,
shall be filed on or before 3rd December, 2010, failing
which the Court may draw an inference that the respondents do not
controvert the averments made in the petition. Rejoinder affidavit,
if any, to be filed on or before 14th December, 2010.

Matter
to come up on 16th, December, 2010.

[HARSHA
DEVANI, J.]

[H.B.ANTANI,
J.]

parmar*

   

Top