Gujarat High Court
Arunkumar vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/3612/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3612 of 2011
=========================================================
ARUNKUMAR
GAMBHIRSINH RATHOD - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
KG PANDIT for
Petitioner(s) : 1,
MR AL SHARMA, AGP for Respondent(s) : 1,
MS
TEJAL A VASHI for Respondent(s) : 2 - 4.
None for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 27/06/2011
ORAL
ORDER
Today,
learned advocate Ms. Tejal Vashi placed on record affidavit in reply
on behalf of respondent No.3. Copy thereof is served to learned
advocate Mr. Pandit as well as to learned AGP Mr. Sharma today. Said
Affidavit in reply is ordered to be taken on record. Therefore,
learned advocate Mr. Pandit requests for some time.
Considering
his request, matter is adjourned to 14 th
July, 2011.
[H.K.
RATHOD, J.]
#Dave
Top