Gujarat High Court High Court

Mansingbhai vs State on 6 May, 2011

Gujarat High Court
Mansingbhai vs State on 6 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8225/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8225 of
2010 
 
=================================================


 

MANSINGBHAI
VIRIYABHAI CHAUDHARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
SUBRAMANIAM IYER for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR PS CHAMPANERI for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 06/05/2011 

 

ORAL
ORDER

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

Another
opportunity is given to the State Government and the Central
Government to file their respective affidavits in the light of order
dated 8th April 2011. Post the matter on 29th June 2011.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top