Gujarat High Court Case Information System
Print
SCA/10352/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10352 of 2009
=================================================
LAXMINARAYANBHAI
P. PANDYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 22 - Respondent(s)
=================================================
Appearance :
MR
SAMIR B BUNDELA for Petitioner(s) : 1,
MS MANISHA L SHAH, AGP for
Respondent(s) : 1 - 3, 7,
NOTICE SERVED BY DS for Respondent(s) :
4 - 6.
MR MANISH J PATEL for Respondent(s) : 4 - 5.
MR HARISH K
BAROT for Respondent(s) : 6,
NOTICE SERVED for Respondent(s) : 8 -
9, 13,15 - 16,18 - 19,21 - 23.
MR RS SANJANWALA for Respondent(s)
: 9 - 10, 14,
NOTICE UNSERVED for Respondent(s) : 11 - 12.
MR
PRASHANT MANKAD for Respondent(s) : 16 - 17.
UNSERVED-EXPIRED (N)
for Respondent(s) : 20,
MR.DIPAK B PATEL for Respondent(s) : 0.0.0
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/04/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Respondent
Nos. 9, 10 and 14 have appeared and filed reply affidavit.
Respondent Nos. 16 and 17 have also filed reply affidavit. Another
reply affidavit has been filed on behalf of the respondent No. 23.
Ms Manisha L Shah, learned AGP has already appeared for respondent
Nos. 1 to 3 & 7. Mr Manish J Patel has appeared for respondent
Nos. 4 and 5. Mr Harish K Barot also appeared for respondent No. 6.
Let
the notice be issued on respondent Nos.8, 11, 12, 13, 15, 18 to 22.
Direct notice permitted.
Post
the matter on 17th
June, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top