Gujarat High Court High Court

=========================================Appearance vs Ds on 25 November, 2010

Gujarat High Court
=========================================Appearance vs Ds on 25 November, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9474/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9474 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 8750 of 2010
 

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

ANILKUMAR
MAGANLAL THAKER AND ANOTHER 

 

Versus
 

RANGE
FOREST OFFICER AND ANOTHER
 

=========================================Appearance
: 
MR TR MISHRA
for the Petitioners  
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/10/2010 

 

ORAL
ORDER

1. The
matter was on board, yesterday. Pursuant to the order dated
29.9.2010, Clerk from the office of the Conservator of Forest had
remained present. But, the matter could not be taken up for paucity
of time. As the Clerk was present and a request was made by the
learned Assistant Government Pleader to tender unconditional apology
on behalf of the clerks, the papers of the matter were retained in
the Court so as to enable the learned Assistant Government Pleader to
mention the matter today.

The
learned AGP mentioned the matter and tendered unconditional apology
on affidavit of Shri Arvindbhai T. Bhatasana, Dispatch Clerk of the
office of the Deputy Conservator of Forests, Gir West Division,
Junagadh.

2. Taking
into consideration that this is the first instance qua the deponent
which has come to the notice of this Court and that he had refused to
accept the notice of the High Court under a mistaken belief on the
ground that the notice was not meant for his own office though it
pertained to the same department and the fact that the learned
Assistant Government Pleader has impressed upon the deponent-
concerned Clerk that, in future such conduct should not be
exhibited, no further orders are passed in this regard. At the
request of the learned Assistant Government Pleader to enable him to
file reply, the matters are kept on 14.10.2010.

Further
presence of the Dispatch Clerk is dispensed.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top