Gujarat High Court
Hardik vs State on 29 March, 2011
Gujarat High Court Case Information System
Print
LPA/3047/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 3047 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12482 of 2010
=========================================
HARDIK
DINKARBHAI GADHVI - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MR SAMIR B
GOHIL for
Appellant(s) : 1,
Mr N J Shah, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 2.
None
for Respondent(s) : 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 29/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Affidavit
shall be filed by the Chief Secretary, Government of Gujarat with
each and every details as to what steps have been taken by the
respondent with regard to framing of the new policy. The affidavit
shall be filed on or before 26.4.2011. List on 26.4.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top