Gujarat High Court
Amit vs State on 21 September, 2010
Gujarat High Court Case Information System
Print
SCA/5386/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5386 of 2010
=================================================
AMIT
B JETHAVA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
VIJAY H NANGESH for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/09/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioner who filed the writ petition in public interest is stated
to have died during pendency of the case. In other similar petition
preferred by the petitioner, the petition for substitution has been
filed.
As,
prima facie, it appears that public interest is involved in the case,
we are inclined to proceed with the case. We further order to list
this case alongwith Special Civil Application No. 7690 of 2010 which
is likely to be listed on 30th September, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
Sundar/*
Top