Gujarat High Court Case Information System
Print
SCA/8606/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8606 of 2011
With
SPECIAL
CIVIL APPLICATION No. 8607 of 2011
To
SPECIAL
CIVIL APPLICATION No. 8608 of 2011
=========================================================
ARUN
T SHETH - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1,
MR
PRANAV DAVE ASSTT. GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 13/07/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
By
way of proposed draft amendments, certain facts have been brought on
record. Having heard the learned counsel for the petitioners, we
allow the amendments. The statements made therein be treated part of
the respective writ petitions.
Let
notice be issued on the respondents.
Learned
AGP Mr Pranav Dave appears on behalf of State of Gujarat and waives
notice. The counsel for the petitioners will serve a copy of
paper-book of each of the writ petitions on him by tomorrow.
Direct
notice on second and third respondents.
Post
the matter on 10th
August 2011.
Until
further orders, the respondents will neither seal nor demolish the
structure on which the petitioners are running their respective
clinics/hospitals within the Tirupati complex.
Direct
service is permitted today.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top