Gujarat High Court
Karshanbhai vs State on 19 July, 2011
Gujarat High Court Case Information System
Print
SCA/8506/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8506 of
2011
=========================================================
KARSHANBHAI
VALJIBHAI RABARI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR.D
K.PUJ for
Petitioners : 1 - 2.
MS V.S.PATHAK LD. AGP for Respondents : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 19/07/2011
ORAL
ORDER
Mr.
D.K.Puj, learned advocate for the petitioners submits that the
learned AGP has instruction to appear for all the respondents in the
matter. Learned AGP submits that she would waive service on behalf
of all the respondents. In view of this, office objection shall not
survive. Originally the matter was kept for final disposal on
18.07.2011, which is now extended up to 22.07.2011, as the service is
waived for all the respondents. Now the matter will come up on
22.07.2011.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top