Gujarat High Court
Chandulal vs State on 24 August, 2011
Gujarat High Court Case Information System
Print
SCA/5679/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5679 of 2011
=========================================================
CHANDULAL
BAVABHAI SOLANKI - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
NIKUNJ D BALAR for
Petitioner(s) : 1,
MR JS PATEL, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/08/2011
ORAL
ORDER
1. Heard
learned Advocate, Mr.Balar, for the petitioner. Learned Advocate had
communicated a proposal in writing to the learned Assistant
Government Pleader to which there is no response from the
respondents.
2. Taking
into consideration the facts of the case, matter requires
consideration. RULE returnable on 29/08/2011.
Notice as to interim-relief returnable on the same
date. Direct Service today is permitted.
(RAVI
R TRIPATHI, J.)
sompura
Top