Gujarat High Court
Sureshbhai vs State on 22 February, 2011
Gujarat High Court Case Information System
Print
SCA/5707/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5707 of 2010
=========================================
SURESHBHAI
SOMABHAI BHARVAD - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH THE SECRETARY & 4 - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for Petitioner(s) : 1,MS BELA A PRAJAPATI for
Petitioner(s) : 1,
MR. HIMANSHU K. PATEL, APP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 4.
MR MD PANDYA
for Respondent(s) : 2 - 4.
RULE SERVED for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 22/02/2011
ORAL
ORDER
In
view of the order passed by the Division Bench on 17.2.2011, the
registry has informed this Court about listing of the matter today
at 2:30 PM. Therefore, the matter has been notified and listed at
2:30 PM today.
Learned
Advocate Mr. B.M.Mangukiya is not present. Learned Advocate Ms.
Lilu K. Bhaya has stated that the interim direction was given and
therefore LPA was preferred and therefore the matter was to be heard
and disposed of, which could be taken up.
Therefore,
in the interest of justice, the matter is kept on 4th
March, 2011.
(Rajesh
H. Shukla,J)
Jayanti*
Top