Gujarat High Court
Saiyad vs State on 29 August, 2011
Gujarat High Court Case Information System
Print
WPPIL/101/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 101 of 2011
=========================================================
SAIYAD
MOHMAD JAVED A PIRZADA MEMBER OF LEGISLATIVE ASSEMBLY - PETITIONER
Versus
STATE
OF GUJARAT THROUGH ADDITIONAL CHIEF SECRETARY - RESPONDENT
=========================================================
Appearance
:
MR
MUKUL SINHA for
PETITIONER : 1,
GOVERNMENT PLEADER for RESPONDENT :
1,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 29/08/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
the counsel for the petitioner. The petition for amendment is
allowed.
Let
notice be issued on the respondent.
Ms
Krina Calla, learned AGP accepts and waives notice on behalf of the
respondent. Hence, no further notice needs to be issued.
The
respondent may file counter-affidavit within two weeks. The case may
be disposed of at the stage of admission.
Post
the matter on 14th September 2011.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top