Gujarat High Court High Court

D.M vs State on 8 October, 2008

Gujarat High Court
D.M vs State on 8 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7424/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7424 of 2008
 

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

 

D.M.
KATHIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARMISH K SHAH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE NOT RECD BACK for Respondent(s) : 1 - 2. 
MR NAGESH C
SOOD for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
ORAL
ORDER

In
view of the affidavit-in-reply filed by the respondent no.3, it is
for the respondent no.1-State to decide the issue involved in the
matter. Accordingly the respondent No.1 shall take a decision in the
matter within two weeks from today failing which the Secretary or
Deputy Secretary from the Ministry of Health and Family Welfare,
Sachivalaya, Gandhinagar will remain present on the next date of
hearing. Copy of this order be sent to the Secretary of the Ministry
of Health and Family Welfare, Sachivalaya, Gandhinagar forthwith. S.
O. to 22/10/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top