Gujarat High Court High Court

Trivedi vs State on 15 July, 2011

Gujarat High Court
Trivedi vs State on 15 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6057/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6057 of 2011
 

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

 

TRIVEDI
KETKI DIGANT & 9 - Petitioner(s)
 

Versus
 

STATE
OF GUAJART THROUGH PRINCIPAL SECRETARY/ ADDITIONAL & 29 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1 - 10. 
MR AL SHARMA, AGP for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1 - 4,6 - 24,26 - 30. 
MR
DG SHUKLA for Respondent(s) : 2, 
NOTICE SERVED BY DS for
Respondent(s) : 3 - 4,6 - 30. 
RULE NOT RECD BACK for Respondent(s)
: 3 - 20,22 - 30. 
DS AFF.NOT FILED (R) for Respondent(s) : 3 -
20,22 - 30. 
MR UMANG A. VAGHELA for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/07/2011 

 

 
 
ORAL
ORDER

1. Draft
amendment is allowed.

2. Heard
learned advocate Mr. K. B. Pujara appearing for petitioner, learned
AGP Mr. A. L. Sharma appearing for respondent state authority,
learned advocate Mr. D. G. Shukla appearing for respondent no.2 and
learned advocate Mr. Umang Vaghela appearing for respondent no.5.

3. It
is made clear by this Court that matter is kept for final hearing but
learned advocate Mr. Pujara requests this Court that one date may be
given so meanwhile if required petitioner can file rejoinder and
other pleadings may be completed. Therefore, matter is adjourned to
4/8/2011.

(H.K.RATHOD,
J.)

(ila)

   

Top