Gujarat High Court High Court

Shaktisinh vs State on 14 October, 2010

Gujarat High Court
Shaktisinh vs State on 14 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8134/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8134 of 2010
 

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


 

SHAKTISINH
GOHIL LEADER OF OPPOSITE-GUJARAT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
ANSHIN H DESAI for Petitioner(s) : 1, 
MR PK JANI, GOVERNMENT
PLEADER for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 3 - 6. 
MR ASPI M KAPADIA for Respondent(s) :
3, 
SINGHI & CO for Respondent(s) : 4, 
M/S TRIVEDI &
GUPTA for Respondent(s) : 5, 
MR DARSHAN M PARIKH for Respondent(s)
: 6, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 14/10/2010  
ORAL ORDER

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

Mr
Darshan Parikh, learned counsel for the 6th
respondent shows his inability and submits that he has no
instructions to appear in the matter. This statement has been made
in presence of Mr GS Gadhvi, who states that he is the Resident
Director of the 6th
respondent. The name of Mr Parikh be deleted and he may inform to
the 6th
respondent.

Post
the matter on 21st
October, 2010 within ten cases.

[S.J.

MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top