Gujarat High Court High Court

Ismail vs Secretary on 21 February, 2011

Gujarat High Court
Ismail vs Secretary on 21 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14631/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14631 of 2010
 

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

ISMAIL
DAVJI BHULA & 23 - Petitioners
 

Versus
 

SECRETARY
& 4 - Respondents
 

=================================== 
Appearance
: 
MR
KK TRIVEDI for Petitioners. 
GOVERNMENT PLEADER for Respondent No.
1.  
NOTICE SERVED BY DS for Respondent Nos.1.1 to 1.4. 
for
Respondent(s) : 5, 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 21/02/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
Counsel Mr. Japan Dave stated that Ms. K. M. Shah was replacing
learned advocate Mr. K. K. Trivedi and she needs some time to argue
the petition. Learned Senior Counsel appearing for the respondent
objected to extension of ad-interim relief operating since
19.11.2010. S.O. to 22.02.2011.

Sd/-

[D. H. WAGHELA, J.]

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top