Gujarat High Court
Subodhchandra vs State on 18 November, 2011
Gujarat High Court Case Information System
Print
SCA/12632/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12632 of 1993
=========================================================
SUBODHCHANDRA
GHELABHAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MS
ANUSHREE KAPADIA for
Petitioner(s) : 1,
MR NJ SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
MR ARUN H MEHTA for Respondent(s) : 3 -
5.
RULE SERVED BY DS for Respondent(s) : 6 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/11/2011
ORAL
ORDER
1. This
court on 03.10.2011 passed the following order:
“With
a view to enable Mr. N.J. Shah, ld. AGP to file reply to the
additional affidavit at page No. 46, the matter is adjourned for T wo
Weeks.”
2. Inspite
of the aforesaid order, no reply has been filed till date. As a last
chance two more weeks’ time is granted to file reply before the
returnable date failing which respondent no. 1- Secretary, R & B
Department, Govt. of Gujarat shall personally remain present before
this Court. List on 02.12.2011.
(K.S.
JHAVERI, J.)
Divya//
Top