Gujarat High Court High Court

36 vs Mr Jitendra on 12 January, 2010

Gujarat High Court
36 vs Mr Jitendra on 12 January, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/21920/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 21920 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 15695 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 7301 of 2004
 

With


 

SPECIAL
CIVIL APPLICATION No. 18054 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 15696 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 14928 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 6755 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 15697 of 2005
 

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

DAS
BAKULESHKUMAR BACHUBHAI AND OTHERS 

 

Versus
 

GOVT
OF INDIA AND OTHERS 

 

=========================================Appearance
: 
MR RK MISHRA
for Petitioner(s) : 1 -
36. 
MS SEJAL K MANDAVIA for Respondent(s) : 1, 
MR JITENDRA
MALKAN for Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s)
: 2, 
RULE SERVED for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
CORAM
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

In
these cases, despite various adjournments having been granted to the
learned counsel for Union of India from 21.2.2006 till date, no reply
has been filed. The learned counsel appearing for Union of India
submits that she has made attempts to file reply but no person has
contacted her to sign affidavit. This is very sorry state of affair.

In
view of the above, issue NOTICE to the Secretary, Ministry of Welfare
to file reply within two weeks from today or to remain present
personally before this Court on 28.01.2010.

Copy
of this order be faxed on the number which will be supplied by the
learned counsel for Union of India tomorrow for the concerned
parties.

Notice
be also sent in the name of the Secretary, by regular process, with a
direction to serve it to the concerned Secretary personally and not
to give to any official of that department.

Put
up on 28.01.2010.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top