Gujarat High Court High Court

Bharatsang vs State on 13 September, 2010

Gujarat High Court
Bharatsang vs State on 13 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7998/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7998 of 2010
 

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


 

BHARATSANG
SURUBHAI MORI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=================================================
 Appearance : 
MR
VIJAY H NANGESH for the Petitioner 
MS MANISHA NARSINGHANI, AGP for
the Respondents 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
 
ORAL
ORDER

Heard learned
Advocate Mr.Vijay H.Nagesh for the petitioner and learned AGP
Ms.Manisha Narsinghani for the respondents.

Learned AGP
invited attention of the Court to the affidavit in reply filed by one
Shri Atul Karwal, IPS, Chairman, Lok Rakshak Recruiement Board,
Gujarat Police, Police Bhavan – respondent No.2 herein.

The matter
requires consideration.

RULE
returnable on 06.10.2010. Ms.Manisha Narsinghani, learned APG
waives service of Rule on behalf of the respondents.

Additional
affidavit, if any, be filed on or before 04.10.2010, giving an
advance copy to the learned Advocate for the petitioner.

(Ravi R.Tripathi, J.)

*Shitole

   

Top