Gujarat High Court High Court

Dhiresh vs Union on 14 February, 2011

Gujarat High Court
Dhiresh vs Union on 14 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/23666/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 23666 of 2007
 

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

 

DHIRESH
T SHAH PRACTISING ADVOCATE - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO' SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RS SANJANWALA
for
Petitioner(s) : 1, 1.2.1,1.2.2  
MR PS CHAMPANERI for Respondent(s)
: 1 - 2. 
MR PK JANI GOVERNMENT PLEADER for Respondent(s) :
3 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE     MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER    14th February 2011
		
	

 

 ORAL
ORDER

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

Mr.

PS Champaneri, learned Asstt. Solicitor General accepts notice on
behalf of respondent nos. 1 & 2. Counsel for the petitioner will
serve two sets of paper book on him by 17th February
2011. Learned Central Government counsel may rely upon the affidavit
already filed on behalf of the respondent nos. 1 & 2. Post the
matter on 4th March 2011.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top