Gujarat High Court
Gagan vs State on 1 February, 2010
Gujarat High Court Case Information System
Print
SCA/14664/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION NO.14664 of 2008
=============================================
GAGAN
S SETHI AND OTHERS - PETITIONERS
Versus
STATE
OF GUJARAT AND OTHERS - Respondent(s)
=============================================
Appearance :
MR
AMIT PANCHAL WITH MS SHIVANI RAJPUROHIT FOR PETITIONERS
MR
KAMAL TRIVEDI, AG, WITH MS SK VISHEN AGP FOR R-1
MR
PS CHAMPANERI FOR R-4
MRS
VD NANAVAI FOR R-5
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
Advocate General submitted that family heads of 36 families have
approached the State of which identification is going on. Counsel
appearing on behalf of the petitioner while accepted the same
submitted that in 8 cases deportation order has already been passed
by the State Government and sought for further two weeks’ time to
produce the heads of the rest of the families.
In
this background, case is adjourned for two weeks. Post on
25.02.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top