Gujarat High Court High Court

Amit vs Through on 2 August, 2010

Gujarat High Court
Amit vs Through on 2 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   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