Gujarat High Court
Halimaben vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCA/630/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 630 of 2011
=========================================================
HALIMABEN
SULAIMANBHAI AAMROLIYA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KG PANDIT for
Petitioner(s) : 1,
Mr. Anand L. Sharma, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/03/2011
ORAL
ORDER
Heard
learned Advocate Mr. KG Pandit for petitioner and Mr. Anand L.
Sharma, learned AGP for respondent State.
I
have considered submissions made by both learned advocates.
Considering it, question involved in this petition would require
detailed examination. Hence, Rule. Expedited.
Notice
as to interim relief returnable on 4th April,2011.
Learned AGP Mr. Anand L. Sharma appearing for respondent State
waives notice of rule on behalf of respondent State.
(H.K.
Rathod,J.)
Vyas
Top