Gujarat High Court High Court

Gujarat vs State on 3 October, 2011

Gujarat High Court
Gujarat vs State on 3 October, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14673/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14673 of 2011
 

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

 

GUJARAT
RAJYA SINDHI ACHARYA SANGH THRO PRESIDENT PURSHOTTAM & 5 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO SECRETARY EDUCATION DEPARTMENT & 3 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
Y H MOTIRAMANI for
Petitioner(s) : 1 - 6. 
MS ASMITA PATEL, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1 &
2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/10/2011 

 

ORAL
ORDER

Heard
Mr.Y.H.Motiramani, learned advocate for the petitioners.

Notice
returnable on 19.10.2011.

The
implementation, operation and execution of the impugned order dated
18/21.04.2011 passed by respondent No.3 shall remain stayed till
then.

Ms.Asmita
Patel, learned Assistant Government Pleader, waives service of Notice
for respondents Nos.1 and 2.

In
addition to the normal mode of service, Direct Service for
respondents Nos.3 and 4 is also permitted.

(Smt.

Abhilasha Kumari, J.)

(sunil)

   

Top