Gujarat High Court High Court

Chaudhary vs State on 25 March, 2011

Gujarat High Court
Chaudhary vs State on 25 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2102/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2102 of 2011
 

 
=========================================
 

CHAUDHARY
LAXMANBHAI PARTHIBHAI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR SP
MAJMUDAR for
Petitioner(s) : 1 - 3. 
MS JIRGA JHAVERI, ASSTT. GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MR MEHUL H RATHOD for Respondent(s) : 3, 
MR YASH N NANAVATY
for Respondent(s) : 3 - 4. 
MR CB DASTOOR for Respondent(s) :
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/03/2011 

 

 
ORAL
ORDER

Despite
the matter being adjourned thrice, there is no reply filed by the
Collector, Banaskantha, which is vital. Hence, RULE
returnable on 30th March, 2011.
Ms. Jirga Jhaveri, learned Assistant Government Pleader waives
service of notice of Rule on behalf of respondent No.1.

Affidavit-in-reply
by the Collector, Banaskantha, if any, to be filed on or before 28th
March 2011. Ad-interim relief granted earlier to continue till then.
To be placed at the bottom of the first board.

(M.R.

Shah, J.)

*menon

   

Top