Gujarat High Court High Court

Kantubhai vs State on 2 August, 2011

Gujarat High Court
Kantubhai vs State on 2 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15480/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15480 of 2010
 

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

 

KANTUBHAI
GAJLABHAI CHAUDHARY - Petitioner(s)
 

Versus
 

STATE
OF GUAJART THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AV PRAJAPATI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
DS AFF.NOT FILED
(N) for Respondent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

Mr.

A.V. Prajapati, learned advocate for the petitioner states that the
respondents have been served and he shall be filing the affidavit of
Direct Service, in the Registry, today.

Ms.

Moxa Thakkar, learned Assistant Government Pleader states that she
shall be appearing for respondents Nos.1 and 2. Shri N.B. Chaudhary,
Accounts Officer from the office of respondent No.3 is present and
prays for time, in order to engage an advocate.

Shri
I. M. Chaudhary, Junior Clerk from the office of respondent No.4 is
also present and prays for time, in order to engage an advocate.

List
on 28.01.2011.

The
affidavits-in-reply be filed on, or before, that date.

The
concerned respondents may also comply with order dated 13.12.2010 by
the next date of hearing.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top