Gujarat High Court
Chitranjan vs State on 22 February, 2011
Gujarat High Court Case Information System
Print
SCA/753/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 753 of 2011
=======================================================
CHITRANJAN
RAMNIKLAL TRIVEDI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=======================================================
Appearance :
MR
PRABHAKAR UPADYAY for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 22/02/2011
ORAL
ORDER
After
hearing for some time, learned counsel Mr.N.D. Songar for learned
counsel Mr.Prabhakar Upadyay has requested for time. When it was
specifically asked under which policy or resolution, he is claiming
the benefit, the reply was that he does not know and he could not
trace out the resolution. If this is the way in which the petitions
are drafted and circulated, it is not possible to proceed with the
matter.
In
the circumstances, the matter is adjourned sine-die till the advocate
produces appropriate resolution and material with an understanding
that he will not take any further time once it is circulated.
(RAJESH
H.SHUKLA, J.)
/patil
Top