Gujarat High Court
Blind vs State on 10 October, 2011
Gujarat High Court Case Information System
Print
WPPIL/108/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 108 of 2011
=========================================================
BLIND
PEOPLE ASSOCIATION ANDHJAN MANDAL - PETITIONER
Versus
STATE
OF GUJARAT THRO SECRETARY - RESPONDENT
=========================================================
Appearance
:
MR
KISHOR M PAUL for
PETITIONER : 1,
GOVERNMENT PLEADER for RESPONDENT :
1,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Leave
to amend and join Union of India as party – respondent No.2.
Amendment to be carried out during the course of day today.
Copy
of the petition has been served on Mr.Champaneri, learned Assistant
Solicitor General of India. He states that he will file reply by next
date. S.O to 21.11.2011.
[A.L.Dave,Actg.CJ.]
[J.B.Pardiwala,J.]
-patel
Top