Gujarat High Court High Court

Authorized vs Chief on 23 April, 2010

Gujarat High Court
Authorized vs Chief on 23 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4881/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4881 of 2010
 

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


 

SURESHBHAI
KANTIBHAI SHAH 

 

AUTHORIZED
PERSON OF GODHRA - Petitioner(s)
 

Versus
 

CHIEF
OFFICER & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SAURABH M PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 3. 
MS. MANISHA
LAVKUMAR, ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

				Date
: 23/04/2010 

 

 
ORAL
ORDER

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

Issue
notice to the respondents. Ms. Manisha Lavkumar, learned Assistant
Government Pleader accepts notice on behalf of respondents Nos. 2 to

4. Direct service permitted on respondent No.1. Respondents may
file their counter affidavit within 3 weeks.

Post
the matter on 16.6.2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top