Gujarat High Court Case Information System
Print
SCA/9474/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9474 of 2010
With
SPECIAL
CIVIL APPLICATION No. 8750 of 2010
=========================================
ANILKUMAR
MAGANLAL THAKER AND ANOTHER
Versus
RANGE
FOREST OFFICER AND ANOTHER
=========================================Appearance
:
MR TR MISHRA
for the Petitioners
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/10/2010
ORAL
ORDER
1. The
matter was on board, yesterday. Pursuant to the order dated
29.9.2010, Clerk from the office of the Conservator of Forest had
remained present. But, the matter could not be taken up for paucity
of time. As the Clerk was present and a request was made by the
learned Assistant Government Pleader to tender unconditional apology
on behalf of the clerks, the papers of the matter were retained in
the Court so as to enable the learned Assistant Government Pleader to
mention the matter today.
The
learned AGP mentioned the matter and tendered unconditional apology
on affidavit of Shri Arvindbhai T. Bhatasana, Dispatch Clerk of the
office of the Deputy Conservator of Forests, Gir West Division,
Junagadh.
2. Taking
into consideration that this is the first instance qua the deponent
which has come to the notice of this Court and that he had refused to
accept the notice of the High Court under a mistaken belief on the
ground that the notice was not meant for his own office though it
pertained to the same department and the fact that the learned
Assistant Government Pleader has impressed upon the deponent-
concerned Clerk that, in future such conduct should not be
exhibited, no further orders are passed in this regard. At the
request of the learned Assistant Government Pleader to enable him to
file reply, the matters are kept on 14.10.2010.
Further
presence of the Dispatch Clerk is dispensed.
(RAVI
R.TRIPATHI, J.)
omkar
Top