Gujarat High Court
Chirag vs State on 29 March, 2011
Gujarat High Court Case Information System
Print
SCA/3633/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3633 of 2011
=========================================================
CHIRAG
M SUTHAR - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 8 - Respondent(s)
=========================================================
Appearance
:
MR
GAURAV CHUDASAMA for
Petitioner(s) : 1,
MRS MANISHA L.SHAH, AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
9.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 29/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Let
notice be issued on respondent nos.2 to 9. Direct notice is
permitted.
Learned
AGP Mrs.Manisha Shah accepts notice on behalf of the first
respondent. Counsel for the appellant will serve copy of paper book
on her by tomorrow.
Post
the matter on 22nd April 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top