Gujarat High Court High Court

Appearance : vs Mr Pk Jani on 1 July, 2011

Gujarat High Court
Appearance : vs Mr Pk Jani on 1 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/53/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 53 of 2011
 

 


 

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


 

CHAMBER
OF COMMERCE - VADIA & OTHERS
 

Versus
 

STATE
OF GUJARAT & OTHERS
 

=================================================
 
Appearance : 
MR
ANSHIN H DESAI for the petitioners 
Mr PK Jani, Government Pleader
for the respondents 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 01/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr P.K. Jani,
learned Government Pleader accepts notice on behalf of the
respondents and waives service. He is allowed two weeks’ time to
file the affidavit to point out the grounds for shifting the office
of the Mamlatdar.

The
petitioner will also state on affidavit as to how the public interest
is involved, if, on administrative ground, the State Government
decides to shift the office of the Mamlatdar from one place to
another place, which is 30 km away. Post the matter on 13th
July 2011 within 10 cases.

(S.J. Mukhopadhaya, CJ.)

(J.B.Pardiwala, J.)

*mohd

   

Top