Gujarat High Court Case Information System
Print
SCA/5271/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5271 of 2010
=================================================
CHANDULAL
R.PATEL & 37 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 3 - Respondent(s)
=================================================
Appearance :
MR
ANSHIN H DESAI for Petitioner(s) : 1 - 38.
MR PK JANI GOVERNMENT
PLEADER for Respondent(s) : 1 - 2.
NOTICE SERVED BY DS for
Respondent(s) : 3 - 4.
MR ASHISH M DAGLI for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/01/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
spite of Court’s order dated 18.11.2010, the respondent-State or its
officials have not filed any affidavit to bring on record the
parameters (principles) for allocation of fund in favour of one or
other Municipal Corporation. By way of last chance, further time is
allowed to file the affidavit, failing which, this Court may impose
heavy costs. The Officer will appear and assist the Court referring
the original record as ordered on 18.11.2010. Post the matter on
02.02.2011 at 02.30 p.m.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top