Gujarat High Court High Court

Government vs – 2 on 17 July, 2008

Gujarat High Court
Government vs – 2 on 17 July, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/871920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8719 of 2008
 

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


 

SARIYAD
DOODH UTPADAK SAHAKARIMANDALI LTD
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

=========================================
 
Appearance : 
MR
PRAKASH K JANI for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 7. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

Ms.Calla,
learned AGP, though granted time on 10.07.2008 so as to enable the
Government to issue necessary instructions to the learned AG to
appear in the matter, till date, instructions are not received.
Learned AGP Ms.Calla requested that as a last chance, a week’s time
may be granted, during which necessary instructions may be issued to
the learned AG to appear in the matter, failing which the learned AGP
will go on with the matter.

Looking
to the nature of the controversy involved in the matter, it is deemed
fit that a last opportunity be given to the authorities to avail the
services of the learned AG. The matter is adjourned to 24.07.2008 as
final chance. On that day, the matter will proceed even if the
authorities are not able to procure the services of the learned AG.

(RAVI R. TRIPATHI,
J.)

karim