Gujarat High Court High Court

Amarchandra vs State on 5 October, 2010

Gujarat High Court
Amarchandra vs State on 5 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3979/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3979 of 2010
 

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

 

AMARCHANDRA
JETHALAL BAROT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Petitioner(s) : 1, 
MR AL SHARMA AGP for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/10/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Vijay Patel on behalf of petitioner, learned
AGP Mr. AL Sharma appearing for respondent state authority. Leave to
amend and also permitted to challenge order dated 4/10/2010.

In
pursuance to order passed by this Court on 3/8/2010, decision has
been taken by Quarter Allotment Committee on 4/10/2010 and
representation made by petitioner, which has been rejected.
Therefore, learned advocate Mr. Patel submitted that some suitable
time may be given, so petitioner may challenge aforesaid order dated
4/10/2010.

Considering
his request, matter is adjourned to 12/10/2010. Learned AGP Mr.
Sharma placed on record copy of order dated 4/10/2010, which is
taken on record. Registry of this Court is directed to notify this
matter in first board.

(H.K.RATHOD,
J)

asma

   

Top