Gujarat High Court Case Information System
Print
SCA/5712/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5712 of 2011
=========================================================
RABARI
VIHABHAI GOVABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1,
MR
RASHESH RINDANI, ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/07/2011
ORAL
ORDER
Pursuant
to order dated 09.05.2011, respondent No.3, Shri K.G.Waghela, Deputy
Superintendent of Police, Siddhpur Division, District: Patan, has
filed an Affidavit, affirmed on 13.07.2011. Annexed therewith at
Annexure-RIII is a Report by the Deponent addressed to the learned
Government Pleader made pursuant to order dated 09.05.2011 of this
Court. A perusal thereof indicates that in spite of three meetings
being held between the hostile communities on different dates and in
spite of intervention of community leaders and the Deponent himself,
no solution has been arrived at.
List
on 27.07.2011. The learned Assistant Government Pleader may request
the learned Government Pleader to remain present on that date.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top