Gujarat High Court High Court

Dhirubhai vs State on 11 July, 2008

Gujarat High Court
Dhirubhai vs State on 11 July, 2008
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4601/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4601 of 2007
 

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

 

DHIRUBHAI
RANAHAI BHANDERI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 11/07/2008 

 

 
 
ORAL
ORDER

An
affidavit-in-reply is filed by Shri Mahendrabhai ? Public
Information Officer, respondent No.3. Alongwith the affidavit
statement is filed at page 42 giving various steps taken by the
authorities and as per the last item, as per Vigilance Commission
report dated 2.3.2006, complaint against Dr.K.R.Zanzrukiya, the then
District Education Officer, Junagadh was ordered to be filed.
However, all the letters and details which are mentioned at item
Nos.1 to 10 of the statement are not produced on record of this
petition. The respondents are, therefore, directed to place on record
these details on or before next date of hearing.

S.O.

to 1.8.2008.

(K. A. PUJ, J.)

kks

   

Top