Gujarat High Court Case Information System
Print
SCA/12428/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12428 of 2009
=========================================
KANCHANBHAI
KARANBHAI RATHWA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
H.S.MULIA for
Petitioner(s) : 1,
MS MANISHA NARSINGHANI, AGP for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 28/01/2010
ORAL
ORDER
Learned
counsel, Mr. Mulia, sought permission to place on record proper list
of dates and events. Having heard learned AGP, the petition is
required to be admitted and considered for grant of interim relief
after affidavit-in-reply, if any is filed on behalf of the
respondent. Hence, RULE, of which notice is waived by learned
AGP. Affidavit-in-reply, if any, shall be filed with an advance copy
to the petitioner latest by 23.02.2010 and matter shall be listed on
23.02.2010 for final hearing, if possible or considering the
grant of interim relief. To be listed in second board.
(D.H.Waghela,
J.)
Jyoti
Top