Gujarat High Court High Court

Khatri vs Secretary on 21 October, 2011

Gujarat High Court
Khatri vs Secretary on 21 October, 2011
Author: Mr.S.J.Mukhopadhaya, Honourable Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/14/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 14 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4249 of 2009
 

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

KHATRI
LALJIBHAI ALIAS LALCHAND UDAJI - Appellant(s)
 

Versus
 

SECRETARY
& 2 - Respondent(s)
 

============================================= 
Appearance
: 
MR AD DESAI for Appellant(s) :
1,LOPA M BHATT for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel for the State is allowed two weeks time to obtain
instructions and state, whether similarly situated persons have been
allotted space for business near the bus-stand in question.

If
such allocation has been made in favour of all others, counsel for
the State will state as to in which manner such allocation has been
made.

Post
the matter on 5th February, 2010.

[S.J.MUKHOPADHAYA,
C.J.]

[ANANT
S. DAVE, J.]

//smita//

   

Top