Gujarat High Court Case Information System
Print
SCA/7690/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7690 of 2010
=========================================
AMIT
B JETHAVA - Petitioner(s)
Versus
UNION
OF INDIA
THROUGH
SECRETARY & 9 - Respondent(s)
=========================================
Appearance
:
MR
BHUSHAN B OZA for Petitioner(s) : 1,
MR PS CHAMPANERI for
Respondent(s) : 1,
MR RM CHHAYA for Respondent(s) : 1,
MR P.K.
JANI, GOVERNMENT PLEADER for Respondent(s) : 2 - 7.
NOTICE SERVED
BY DS for Respondent(s) : 2 10.
MR. M.D. PANDYA for Resp.8,
MR VINOD PATEL for Resp. Nos. 9 and
10
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 02/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the petitioner submits that after filing of the present
writ petition and issuance of notice on the newly impleaded
respondents, petitioner Amit B. Jethava was shot dead by some
miscreants on 20.7.2010, when he was coming out from the chamber of
the counsel.
Counsel
prays for and is allowed to substitute a co-villager or one of the
family members as petitioner to pursue the matter.
Mr
Vinod Patel, counsel appearing for 9th and 10th
respondents is allowed two weeks time to file reply affidavit giving
details of survey numbers in which mining activities are going on.
State will also file an affidavit giving all such details and enclose
copy of the mining lease, if any, issued in favour of 9th
and 10th respondents.
State
will also inform the Court by filing a separate affidavit as to what
action is taken in the FIR lodged after death of the original
petitioner. Post the matter on 23.8.2010 in the First Board.
(S.J.
Mukhopadhaya, C.J.)
(K.M.
Thaker, J.)
*/Mohandas
Top