Gujarat High Court High Court

Manan vs State on 15 December, 2010

Gujarat High Court
Manan vs State on 15 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16034/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16034 of 2010
 

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

 

MANAN
LAXMAN VINZUDA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
MR ANAND L SHARMA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1 -2, 
None for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/12/2010  
ORAL ORDER

Heard
Mr.Paresh Upadhyay, learned counsel for the petitioner. Notice
returnable on 24.12.2010. Mr.Anand L. Sharma, learned Assistant
Government Pleader waives service of notice for respondents Nos.1 and

2.

In
addition to the normal mode of service, Direct Service for
respondents Nos.3 and 4 is also permitted.

It
is open for the learned counsel for the respondents to file an
affidavit-in-reply, by the next date of hearing.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top