Gujarat High Court High Court

Govindbhai vs State on 12 January, 2010

Gujarat High Court
Govindbhai vs State on 12 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/254/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 254 of 2009
 

 
 
=============================================
 

GOVINDBHAI
PRAGAJIBHAI DOBARIYA, SARPANCH & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

============================================= 
Appearance
: 
MR PK SHUKLA for Petitioner(s)
: 1 - 3.MR DIPAK H SINDHI for Petitioner(s) : 1 - 3. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 5. 
MRS KALPANA K RAVAL for Respondent(s) :
3, 
MR RD RAVAL for Respondent(s) :
5, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
for respondent No.5-Jetpur Dyeing & Printing Association prays
and is allowed a weeks time to file affidavit and state the remedial
measures it intends to take and to give a time frame to take such
remedial measures.

Post
the matter for admission on 22nd January, 2010.

Name
of Mr. P.K. Shukla, learned counsel be deleted and name of Mr. D.H.
Sindhi, learned counsel be shown for petitioners.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

//smita//

   

Top