Gujarat High Court
Govindsinh vs State on 20 June, 2011
Gujarat High Court Case Information System
Print
SCA/2169/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2169 of 2011
=========================================================
GOVINDSINH
DILAVARSINH SARVAIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SM CHUDASAMA for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s) : 1,
MR DG SHUKLA for Respondent(s) :
2,
UNSERVED-REFUSED (N) for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/06/2011
ORAL
ORDER
Mr.Maulik
G. Nanavati, learned Assistant Government Pleader prays for time, in
order to take instructions and/or file an affidavit-in-reply.
Mr.S.M.Chudasama,
learned counsel for the petitioner submits that the Court may
consider grant of interim relief. Mr.D.G.Shukla, learned counsel for
respondent No.2 (G.P.S.C.) submits that at present no schedule for
conducting the examinations has been fixed. However, as and when the
schedule for conducting the examinations in question is fixed, the
Court shall be informed immediately.
List
on 7.7.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top