Gujarat High Court Case Information System
Print
SCA/4847/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4847 of 2010
=======================================================
MAHENDRAKUMAR
DINESHBHAI KHATRA - Petitioner(s)
Versus
UNION
OF INDIA
THROUGH
COMPETENT AUTHORITY & ADMINISTRATOR & 5-Respondent
=======================================================
Appearance :
MRS
KETTY A MEHTA for Petitioner(s) : 1,
MR KT DAVE for Respondent(s)
: 1,
NOTICE SERVED BY DS for Respondent(s) : 2 - 6.
MR PS
CHAMPANERI for Respondent(s) : 2 - 3.
MR MB GANDHI for
Respondent(s) : 4,
MR CHINMAY M GANDHI for Respondent(s) : 4,
MR
BD KARIA for Respondent(s) :
5,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/11/2010
ORAL
ORDER
Learned
counsel, Mr.K.T. Dave submitted that other matters are before another
Court (Coram : Anant S. Dave, J.) as per the roster and, hence, this
matter may also be tagged along with the other group of matters. He
also submitted that as per the office note, earlier as this Court
was having the same business according to the roster, the matter was
ordered to be placed at the relevant time before this Court. However,
as per the present roster, this Court is not having the said business
regarding the matter pertaining to SAFEMA/detention.
Therefore,
the office is directed to place this matter before the appropriate
Court along with Special Civil Application No.4848/2010 and other
groups of matters after obtaining necessary orders of the Hon’ble the
Chief Justice.
(RAJESH
H.SHUKLA, J.)
/patil
Top