Gujarat High Court
Dr vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
SCA/1989/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1989 of 2011
=========================================================
DR
ROHIT ANILBHAI THAKER - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
AY KOGJE
for
Petitioner
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 15th February 2011
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondent nos. 2, 3 & 4 at the present
correct address. Direct notice or notice by speed post is permitted.
Ms. Krina Calla, learned AGP accepts notice on behalf of respondent
no.1. Counsel for the petitioner-appellant will serve copy of paper
book on her by 17th February 2011. Post the matter on 4th
March 2011. In the meantime, if the respondent passes any order,
which may affect study of the petitioner, the petitioner may ask for
interim relief.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
Prakash*
Top