Gujarat High Court
Chandrakant vs State on 13 May, 2011
Gujarat High Court Case Information System
Print
SCA/6198/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6198 of 2011
=========================================================
CHANDRAKANT
GAJANANDRAO JALNAPURKAR - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 13/05/2011
ORAL
ORDER
Heard
Mr. Chandrakant Gajanandrao Jalnapurkar, the petitioner,
party-in-person.
Notice,
returnable on 16.06.2011.
The
party-in-person is present and has been informed of the next date of
hearing.
(Smt. Abhilasha Kumari, J.)
Safir*
Top