Gujarat High Court High Court

Thakor vs State on 20 September, 2011

Gujarat High Court
Thakor vs State on 20 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14142/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14142 of 2011
 

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


 

THAKOR
PRADHANJI SHIVAJI & 7 - Petitioners
 

Versus
 

STATE
OF GUJARAT THRO DEPUTY SECRETARY & 3 - Respondents
 

=================================================
 
Appearance : 
MR
BHAVESH D HAJARE for Petitioners : 1 - 8. 
GOVERNMENT PLEADER for
Respondent : 1, 
None for Respondents : 2 -
4. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 20/09/2011 

 

 
 
ORAL
ORDER

Learned
advocate Shri Bhavesh Hajare makes a statement under instructions at
the Bar that this petition is voicing grievances of the petitioners
who are similarly situated in all respects, qua the petitioners of
Special Civil Application No. 14018 of 2011 and Special Civil
Application No. 11441 of 2011, wherein this Court has protected the
petitioners and those matters are coming up on board on 28/9/2011.
In view of this statement made at the Bar, let there be a notice
returnable on 28/9/2011. To be placed along with Special Civil
Application No. 14018 of 2011 as well as Special Civil Application
No. 11441 of 2011. The petitioners shall see to it that all
respondents concerned are served by them. In the meantime and till
the returnable date status-quo as on date be maintained by all.
Direct service permitted today.

/vgn
[ S.R.

BRAHMBHATT, J ]

   

Top