Gujarat High Court Case Information System
Print
SCA/9781/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9781 of 2011
=========================================================
GARASIA
JAYESHKUMAR JIVANBHAI & 41 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY, & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PANKAJ K SONI for
Petitioner(s) : 1 - 42.MS RAKSHA S DIKSHIT for Petitioner(s) : 1 -
42.
MR MAULIK NANAVATI, AGP for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/07/2011
ORAL
ORDER
1. Heard
learned advocate Mr. Pankaj Soni appearing on behalf of petitioners
and learned AGP Mr. Maulik Nanavati appearing for respondent state
authorities.
2. This
petition is filed by petitioner and others those who are 42.
Therefore, petitioner must have to file one page petition in respect
to petitioner nos.2 to 42.
3. Learned
advocate Mr. Soni submitted that he is prepared to file one page
petition in respect to petitioner nos.2 to 42 but he has also made a
request that affidavit of individual petitioner, list of events,
annexures, court fees and vakalatnama may be dispensed with.
4. Let
learned advocate Mr. Soni may file one page petitions for petitioner
nos.2 to 42. Considering request made by learned advocate Mr. Soni,
it is directed registry to accept one page petitions while dispensing
with affidavit of individual petitioner, list of events, annexures,
court fees and vakalatnama. After accepting said one page petitions,
if possible, registry is directed to circulate aforesaid one page
petitions on 2/8/2011 along with present petition.
(H.K.RATHOD,
J.)
(ila)
Top