Gujarat High Court High Court

Suresh vs State on 17 September, 2008

Gujarat High Court
Suresh vs State on 17 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/860520/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8605 of 2008
 

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

 

SURESH
H. JOSHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DG SHUKLA for
Petitioner(s) : 1,                                               MR
HARDIK P DAVE for Petitioner(s) : 1, 
MR SHIVANG SHUKLA AGP for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MS PJ DAVAWALA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 17/09/2008 

 

 
ORAL
ORDER

RULE.

In
view of the decision rendered in the case of B.G. Patel v. State
of Gujarat,
reported in 2008(1) GLH pg.181 and the decision of
the Apex Court rendered in the case of Union of India v. S.P.
Singh
reported in 2008 (5) SCC pg.438, ad-interim
relief in terms of para 9[B] is granted, subject to the result of
this petition.

The,
learned counsel for respondent no. 2 has requested for time to enable
her to file reply and submitted that the reply is ready, but it is in
finalization process before the legal department. The request is
declined, in view of the fact that on last occasion i.e. on 5th
September, 2008, time was granted to file reply, but till date no
reply has been filed. The matter is listed for 5 times and, hence
the aforesaid order is passed. Respondent no. 1 has not filed any
reply.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top