Gujarat High Court
Dahyabhai vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
SCA/3336/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3336 of 2010
=========================================================
DAHYABHAI
V SENDHAV - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
MEHUL H RATHOD for Petitioner(s) : 1,
MR MAYURDHVAJ MAHETA for Petitioner(s) : 1,
MR
NIKUNT RAVAL AGP for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 1,3 - 4.
NOTICE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/05/2010
ORAL
ORDER
Inspite
of several adjournments, no reply is filed by the respondents. Hence,
RULE.
Expedited.
It
is, however, observed that as the petitioner is retiring within a
short time, the respondents are directed to file the reply within a
period of three months. If the reply is not filed within the
stipulated period, it will be open for the petitioner to prefer an
application for early hearing.
Direct
Service is permitted.
[K.S.
JHAVERI, J.]
/phalguni/
Top