Gujarat High Court High Court

Manilal vs State on 1 December, 2010

Gujarat High Court
Manilal vs State on 1 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14500/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14500 of 2010
 

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

MANILAL
DEVJIBHAI SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RM CHHAYA for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 01/12/2010 

 

ORAL
ORDER

Heard
learned advocate Mr.R.M. Chhaya for the petitioner, The learned
advocate invited attention of the Court to the representation made by
the petitioner on 10th March 2010 which has many as 9
enclosures, the details of which are at page 29. The learned
advocate for the petitioner submitted that despite that
representation having been made with all supporting documents the
Government has issued Notification dated 12th July 210 not
paying any heed to the contents of the above representation.

2. NOTICE
returnable on 20th December 2010. Direct service is
permitted.

(RAVI
R. TRIPATHI, J.)

karim

   

Top