Gujarat High Court
State vs Bombay on 12 April, 2010
Gujarat High Court Case Information System
Print
SCA/26949/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 26949 of 2006
With
SPECIAL
CIVIL APPLICATION No. 29655 of 2007
=================================================
STATE
OF GUJARAT. THRO'SECRETARY. & 2 - Petitioner(s)
Versus
BOMBAY
PATEL WELFARE SOC. - Respondent(s)
=================================================
Appearance :
GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3.
MR KASHYAP R JOSHI for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/04/2010
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the first respondent is allowed two weeks’ time to file
additional reply affidavit.
Post
the matter on 4th May, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top