Gujarat High Court
Jeram vs State on 24 June, 2011
Gujarat High Court Case Information System
Print
SCA/7191/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7191 of 2010
With
SPECIAL
CIVIL APPLICATION No. 7405 of 2010
=========================================================
JERAM
DHARAMSHI & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT THRO' SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KL DAVE for
Petitioner(s) : 1 - 4.
MR NJ SHAH AGP 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
: 24/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Mr.N.J.
Shah, learned AGP, prays
for three weeks’ time to file an affidavit-in-reply. One week’s time
thereafter to the petitioners for filing an affidavit-in-rejoinder.
List the matter on 26th
July, 2011.
(V.M.
Sahai, J.)
(G.B.
Shah, J.)
koshti/
Top