Gujarat High Court High Court

Raghubhai vs State on 18 March, 2011

Gujarat High Court
Raghubhai vs State on 18 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/22199/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 22199 of 2005
 

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


 

RAGHUBHAI
HIRABHAI VASAVA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
VILAS G GOSWAMY for Petitioner(s) : 1, 
MS MANISHA LAVKUMAR, AGP
for Respondent(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 1 - 2,
4, 
MR ADIL MEHTA for Respondent(s) :
3, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/03/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the petitioner is allowed to implead the Union of India,
through the Secretary, Labour, Social Welfare and Tribal Development
Department, New Delhi as party respondent No. 5 to the writ petition.
He will serve a copy of the paper book on Mr PS Champeneri by
21.3.2011, who may obtain instructions within two weeks.

List
the case for hearing on 15th April, 2011 at 2.30 PM on the
top of the said list.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/*

   

Top