Gujarat High Court
Gautambhai vs State on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/8903/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8903 of 2011
=========================================
GAUTAMBHAI
DAVESHANKAR DAVE REPRESENTATIVE OF SIDDHPUR - Petitioner(s)
Versus
STATE
OF GUAJRAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================
Appearance
:
MR DIPEN A DESAI for
Petitioner(s) : 1,
Mr N J Shah, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1 & 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 18/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard the learned counsel for the petitioner. This petition
appears to be premature as no cause of action arises at present.
Accordingly this petition is dismissed as premature.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top