Gujarat High Court Case Information System
Print
SCA/14645/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14645 of 2004
======================================
JAGDISHKUMAR
MADHAJI EX KHALASI & 5 - Petitioners
Versus
UNION
OF INDIA & 4 - Respondents
======================================
Appearance
:
MR TR MISHRA FOR MR CP JADHAV for
Petitioners.
MRS VASAVDATTA BHATT for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 10/08/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Registry is
directed to delete the name of Mr. N. S. Shevade, learned counsel
appearing for the respondents as now Mrs. Vasavdatta Bhatt is
appearing for the respondents.
2. Heard Mr.
T. R. Mishra, learned counsel for the petitioners and Mrs. Vasavdatta
Bhatt, learned counsel for the respondents.
3. Learned
counsel for the respondents shall file an affidavit explaining as to
who issues the service card, who makes entries in the service card,
where the service card is kept and the original record which contains
the forged service card shall also be produced before this Court. It
is made clear that if the original record is not produced before this
Court, adverse inference shall be drawn against the respondents. Put
up on 26.08.2011.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top