Gujarat High Court Case Information System
Print
SCA/3694/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3694 of 2011
=========================================================
HASUMATIBEN
B PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1,
MR JK SHAH, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2, 4,
NOTICE
SERVED BY DS for Respondent(s) : 2, 4,
MR DC DAVE for
Respondent(s) : 3,
MR SAURABH M PATEL for Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/06/2011
ORAL ORDER
Mr.J.K.Shah,
learned Assistant Government Pleader submits that he shall be
appearing for respondents Nos.2 and 4.
One
of the points raised by Mr.K.B.Pujara, learned counsel for the
petitioner is that the Tribunal did not have jurisdiction to decide
the application preferred by the petitioner before it.
Mr.J.K.Shah,
learned Assistant Government Pleader has submitted that this argument
is not available to the petitioner, who has approached the Tribunal
himself.
The
learned advocates for the respondents pray for time, in order to file
their respective affidavits-in-reply.
List
on 19.07.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top