Gujarat High Court
Dineshkumar vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
SCA/13240/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13240 of 2008
=========================================================
DINESHKUMAR
FALJIBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUAJRAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR KIRIT V CHAUDHARI for Petitioner(s) : 1,
Mr.
J.K Shah Asst.GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/10/2008
ORAL
ORDER
Rule.
Expedited.
The
respondents are directed to file reply within six months. In case the
reply is not filed and if it is found that reply was necessary the
burden of state exchequer will be recovered from the concerned
officer who was responsible for filing the reply. Direct service is
permitted.
(K.S.Jhaveri,J.)
mary//
Top