Gujarat High Court
Gujarat vs State on 31 July, 2008
Gujarat High Court Case Information System
Print
SCA/9433/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9433 of 2008
=========================================================
GUJARAT
STATE ASSISTANT PUBLICPROSECUTORS' ASSOCIATION - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AMIT J SHAH for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H. SHUKLA
Date
: 31/07/2008
ORAL
ORDER
Ld.
A.G.P. Ms. Asmita Patel, requests for some time. Ld. Advocate Shri
A.J.Shah objects.
It
is reflected in para 5-A of the amendment that the
petitioner-Association had also challenged the advertisement for the
appointment of Additional Pubic Prosecutor vide Special Criminal
Application No. 470 of 2008.
As
the issue involved regarding the appointment of the Additional Public
Prosecutor is common, it is desirable that the both the matters may
be heard together.
Therefore
the Registry is directed to place both the matter before the Hon’ble
Acting Chief Justice for necessary orders.
stand
over to 8/8/08
(Rajesh
H.Shukla,J)
*Shelat
Top