Gujarat High Court Case Information System
Print
SCA/21920/2005 3/ 3 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21920 of 2005
With
SPECIAL
CIVIL APPLICATION No. 7301 of 2004
With
SPECIAL
CIVIL APPLICATION No. 6755 of 2008
With
SPECIAL
CIVIL APPLICATION No. 14928 of 2005
With
SPECIAL
CIVIL APPLICATION No. 15695 of 2005
To
SPECIAL
CIVIL APPLICATION No. 15697 of 2005
With
SPECIAL
CIVIL APPLICATION No. 18054 of 2006
With
SPECIAL CIVIL APPLICATION
No. 16935 of
2010
=========================================================
DAS
BAKULESHKUMAR BACHUBHAI & 54 - Petitioner(s)
Versus
GOVT
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Petitioner(s) : 1 - 36.
MS SEJAL K MANDAVIA for Respondent(s) :
1,
MR HRIDAY BUCH for Respondent(s) : 1,
MR NIRAG PATHAK, ASST.
GOVERNMENT PLEADER for Respondent(s) : 2,
RULE SERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 25/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Heard,
Mr. R.K. Mishra and Mr. Shalin Mehta, learned Counsel for the
petitioners, Ms. Sejal Mandavia and Mr. Hriday Buch, learned Counsel,
for the respondent-Union of India and Mr. Nirag Pathak, learned AGP,
on behalf of the respondent-State, in respective petition.
2. Mr. Nirag
Pathak, learned AGP, states that he has not, yet, received
instructions from the State, in pursuance of the order dated
27.01.2011. He prays for two weeks time.
3. Time, as
prayed for, is granted. He may file affidavit-in-reply on, or before,
16th March, 2011 and if possible, copy of the reply may be
given in advance to the learned Counsel for the petitioners. Ms.
Sejal Mandavia and Mr. Hriday Buch, learned Counsel for the Union of
India in respective petition, shall obtain instructions from the
Central Government and shall also file an affidavit with regard to
the current position.
(V.
M. SAHAI, J.)
(G.B.SHAH,
J.)
ORDER
IN SPECIAL CIVIL APPLICATION NO.16935 OF 2010
4. RULE,
returnable on 16TH
MARCH, 2011.
5. Ms. Sejal
Mandavia and Mr. Hriday Buch, learned Counsel, waives service of
notice of rule on behalf of the respondent-Union of India and Mr.
Nirag Pathak, learned AGP, waives service on behalf of the
respondent-State.
(V.
M. SAHAI, J.)
(G.B.SHAH,
J.)
Umesh/
Top