Gujarat High Court High Court

Justice vs Union on 27 August, 2008

Gujarat High Court
Justice vs Union on 27 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2492320/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24923 of 2006
 

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

JUSTICE
ON TRIAL - Petitioner(s)
 

Versus
 

UNION
OF INDIA THR'JT.SECRETARY & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
TUSHAR MEHTA for Petitioner(s) : 1, 
MR HARIN P RAVAL for
Respondent(s) : 1, 
MR DHAVAL G NANAVATI for Respondent(s) : 1, 
MR
KB TRIVEDI ADVOCATE GENERAL with MS SANGEETA VISHEN AGP for
Respondent(s) : 2, 
NOTICE SERVED BY DS for Respondent(s) : 2.2.1
 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 27/08/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr
Harin Raval, learned Assistant Solicitor General for the Central
Government prays for time to seek instructions.

Mr
Tushar Mehta, learned counsel for the petitioner submits that there
is urgency in the matter but the hearing of this petition is being
adjourned from time to time at the instance of the learned Assistant
Solicitor General for the Central Government on the same ground,
still no decision is being taken. It is also submitted that in light
of the events which took place on 26th July 2008, the
matter has assumed extraordinary urgency and brooks no delay.

To
give last opportunity to the Central Government, S.O. to 10th
September 2008.

(M.S. SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

zgs/-

   

Top