Gujarat High Court
Firoz vs State on 28 January, 2011
Gujarat High Court Case Information System
Print
SCA/804/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 804 of 2011
=========================================================
FIROZ
@ FIROZ FRUTIWALA ANWARALI FRUITWALA SAIYAD - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH DEPUTY SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Petitioner(s) : 1,
MR LB DABHI, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/01/2011
ORAL
ORDER
Admit.
Learned AGP Mr. Dabhi waives service of admission on behalf of
respondent no.3.
To
be placed for final hearing in its turn.
Direct
service to respondents no. 1 and 2 is permitted.
(Akil
Kureshi,J.)
(raghu)
Top