Gujarat High Court
Chandubhai vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/4386/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4386 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4387 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4388 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4390 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4391 of 2011
=========================================================
CHANDUBHAI
JETHABHAI GOHIL - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MSVIDHIJBHATT
for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 - 3.
MR BD KARIA for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/07/2011
ORAL
ORDER
Considering
request made by learned AGP, matter is adjourned to 2nd
August,2011.
Meanwhile,
learned advocate Mr. Shalin Mehta request to this Court to permit him
to join Finance Department of State Government as party respondent
no.5. Accordingly, permission is granted. Let Secretary, Finance
Department, State of Gujarat may be joined as a respondent no.5.
Accordingly, cause title of present petition is to be amended and
issue Notice to respondent no.5 newly added party returnable on 2nd
August,2011.
(H.K.RATHOD,J.)
Vahid
Top