Gujarat High Court High Court

Dahyabhai vs State on 12 May, 2010

Gujarat High Court
Dahyabhai vs State on 12 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3336/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3336 of 2010
 

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


 

DAHYABHAI
V SENDHAV - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MEHUL H RATHOD for Petitioner(s) : 1,                                
                MR MAYURDHVAJ MAHETA for Petitioner(s) : 1, 
MR
NIKUNT RAVAL AGP for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1,3 - 4. 
NOTICE NOT RECD BACK for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 12/05/2010 

 

 
ORAL
ORDER

Inspite
of several adjournments, no reply is filed by the respondents. Hence,
RULE.

Expedited.

It
is, however, observed that as the petitioner is retiring within a
short time, the respondents are directed to file the reply within a
period of three months. If the reply is not filed within the
stipulated period, it will be open for the petitioner to prefer an
application for early hearing.

Direct
Service is permitted.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top