Gujarat High Court High Court

Patel vs State on 29 August, 2011

Gujarat High Court
Patel vs State on 29 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12603/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12603 of 2011
 

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

 

PATEL
ALPESH GORDHANBHAI & 13 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO EDUCATION DEPARTMENT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHASHIKANT S GADE for
Petitioner(s) : 1 - 14. 
MR MAULIK NANAVATI, AGP for Respondent(s)
: 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
ORAL
ORDER

1. Heard
learned advocate Mr. S. S. Gade appearing for petitioners and learned
AGP Mr. Maulik Nanavati appearing for respondent state authority.

2. This
petition is filed by petitioner and others those who are fourteen in
all taking out different cause of action for each petitioner.
Therefore, petitioner must have to file one page petition in respect
to petitioner nos.2 to 14.

3. Learned
advocate Mr. Gade for petitioners submitted that he is prepared to
file one page petition in respect to petitioner nos.2 to 14 but some
suitable direction may be issued to registry that while accepting
such one page petitions, registry may dispense with affidavit of
individual petitioner, list of events, synopsis, annexures, court
fees and vakalatnama.

4. Let
learned advocate Mr. Gade for petitioners may file one page petitions
for petitioner nos.2 to 14. Considering request made by learned
advocate Mr. Gade for petitioners, it is directed registry to accept
one page petitions while dispensing with affidavit of individual
petitioner, list of events, synopsis, annexures, court fees and
vakalatnama. Let such one page petitions may be filed during the
course of the day. After accepting such one page petitions, registry
is directed to circulate same along with present petition before this
court tomorrow i.e. on 30/8/2011.

(H.K.RATHOD,
J.)

(ila)

   

Top