Gujarat High Court Case Information System Print SCA/5573/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5573 of 2011 ===================================== SAURASHTRA MAJOOR MAHAJAN SANGH - Petitioner(s) Versus STATE OF GUJARAT THROUGH SECRETARY & 6 - Respondent(s) ===================================== Appearance : MR AK CLERK for Petitioner(s) : 1, MR RA RINDANI, AGP for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 2, NOTICE SERVED BY DS for Respondent(s) : 2,4 - 5. MR PS CHAMPANERI for Respondent(s) : 3,6 - 7. ===================================== CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 30/09/2011 ORAL ORDER
1.0 Learned
Assistant Government Pleader Mr. Rindani to see that a responsible
officer, preferably the person in-charge of the office of the
Director, Sugar, shall remain personally present on
7th
October 2011. The learned Assistant Government Pleader shall
also see that the Collector, Junagadh shall remain present before the
Court on the same day.
2.0 Learned
advocate Mr. VC Vaghela states that he has filed a Civil Application
in this matter for being impleaded as party.
2.1 That
Civil Application be notified on board on 7th October
2011, even with defects.
3.0 A
copy of this order be made available to the learned Assistant
Government Pleader Mr. Rindani for its onward communication for
compliance.
[
Ravi R. Tripathi, J. ]
hiren
Top