Gujarat High Court
Manilal vs State on 26 August, 2011
Gujarat High Court Case Information System
Print
SCA/14500/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14500 of 2010
=================================================
MANILAL
DEVJIBHAI SOLANKI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=================================================
Appearance :
MR
RM CHHAYA for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
None for Respondent(s) : 3 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 01/12/2010
ORAL
ORDER
Heard
learned advocate Mr.R.M. Chhaya for the petitioner, The learned
advocate invited attention of the Court to the representation made by
the petitioner on 10th March 2010 which has many as 9
enclosures, the details of which are at page 29. The learned
advocate for the petitioner submitted that despite that
representation having been made with all supporting documents the
Government has issued Notification dated 12th July 210 not
paying any heed to the contents of the above representation.
2. NOTICE
returnable on 20th December 2010. Direct service is
permitted.
(RAVI
R. TRIPATHI, J.)
karim
Top