Gujarat High Court
Govindbhai vs State on 12 January, 2010
Gujarat High Court Case Information System
Print
SCA/254/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 254 of 2009
=============================================
GOVINDBHAI
PRAGAJIBHAI DOBARIYA, SARPANCH & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=============================================
Appearance
:
MR PK SHUKLA for Petitioner(s)
: 1 - 3.MR DIPAK H SINDHI for Petitioner(s) : 1 - 3.
GOVERNMENT
PLEADER for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 5.
MRS KALPANA K RAVAL for Respondent(s) :
3,
MR RD RAVAL for Respondent(s) :
5,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for respondent No.5-Jetpur Dyeing & Printing Association prays
and is allowed a weeks time to file affidavit and state the remedial
measures it intends to take and to give a time frame to take such
remedial measures.
Post
the matter for admission on 22nd January, 2010.
Name
of Mr. P.K. Shukla, learned counsel be deleted and name of Mr. D.H.
Sindhi, learned counsel be shown for petitioners.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
//smita//
Top