Gujarat High Court High Court

Milan vs State on 13 September, 2010

Gujarat High Court
Milan vs State on 13 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7972/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7972 of 2010
 

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

MILAN
KALIDAS PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================Appearance
: 
MR MUKUL SINHA
for Petitioner(s) :
1,DELETED for Petitioner(s) : 2, 
MS MANISHA NARSINGHANI, ASSTT
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/09/2010 

 

ORAL
ORDER

Learned
AGP Ms. Manisha Narsinghani tenders an affidavit for unconditional
apology of Shri R.C. Raval, Director of Primary Education, Gujarat
State. The affidavit does not contain any reason as to why the
affidavit could not be sworn before 8th September 2010
though an un-affirmed affidavit was sent to the Director on 4th
September 2010.

At
this juncture, the Director of Primary Education, who is present in
the Court, prays for further time to file additional affidavit.
Request is granted.

The
matter is kept on 15th September 2010.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top