Gujarat High Court High Court

Devraj vs State on 19 February, 2010

Gujarat High Court
Devraj vs State on 19 February, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2875/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2875 of
2009 
=========================================================

 

DEVRAJ
JALABHAI DABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Petitioner(s) : 1, 
MR AMIT PATEL AGP ON BEHALF OF MS JIRGA JHAVERI
AGP for Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s)
: 1 - 2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date : 19/02/2010
 
ORAL ORDER

Mr.

Paul, learned advocate for the petitioner, will prepare a list of
dates and events which would include the details regarding the
directions given by the Court from time to time. The list may also
mention whether the directions have been complied with within the
prescribed time or not. The list may also clarify, from the averments
made in various affidavits by the Government, as to whether the
affidavits disclose initiation of departmental inquiry and if yes,
against whom. Such list to be placed on record by 5th
March, 2010. Copy of the list may also be given to the learned A.G.P.

S.O.

to 5th March, 2010.

[K.M.Thaker,
J.]

kdc

   

Top