Gujarat High Court
Meenaben vs State on 25 June, 2008
Bench: Anant S. Dave
SCA/27793/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 27793 of 2007 ============================================ MEENABEN DAJIRAJIBHAI PARMAR - Petitioner(s) Versus STATE OF GUJARAT & 5 - Respondent(s) ============================================ Appearance : MR BHUNESH C RUPERA for Petitioner(s) : 1, MS ASMITA PATEL ASST. GOVERNMENT PLEADER for Respondent(s) : 1 - 2,4 - 5. NOTICE SERVED BY DS for Respondent(s) : 1 - 6. ============================================ CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 25/06/2008 ORAL ORDER
Rule.
Learned
AGP Ms. Asmita Patel waives service of rule on behalf of respondent
Nos. 1, 2, 4 and 5.
Meanwhile
learned advocate for the petitioner to challenge the final decision
of the respondent authorities denying him the benefits of ‘One Time
Measures’ Government Resolution.
[ANANT
S. DAVE, J.]
//smita//