Gujarat High Court
Sureshbhai vs Dist on 30 June, 2008
Bench: H.K.Rathod
SCA/6148/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6148 of 2008 ========================================================= SURESHBHAI BHAYABHAI JADAV - Petitioner(s) Versus DIST. SOCIAL SELFARE OFFICER (BAKSHIPANCH) & 1 - Respondent(s) ========================================================= Appearance : MR PH PATHAK for Petitioner(s) : 1, MR KRUNAL D PANDYA, AGP for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 30/06/2008 ORAL ORDER
Heard
the learned advocates appearing on behalf of respective parties.
Considering
the submissions made by both the learned advocates, the question
involved in the present petition requires detailed examination.
Hence,
RULE. Expedited.
Learned
AGP Mr. Pandya waives service of notice of rule on behalf of
respondent Ă˝ State Authority.
[H.K.
RATHOD, J.]
#Dave