Gujarat High Court High Court

Nilesh vs State on 17 July, 2008

Gujarat High Court
Nilesh vs State on 17 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12101/2006	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12101 of 2006
 

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

NILESH
DEVRAJ LUHAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THR' SECRETARY & 1 - Respondent(s)
 

====================================== 
Appearance
: 
MR SUBRAMANIAM IYER for
Petitioner(s) : 1, 
MR SHIVANG SHUKLA ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 17/07/2008 

 

ORAL
ORDER

(Per
: HON’BLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr.S.H.Iyer,
learned counsel for the petitioner, has filed leave note. We find
that the matter has been adjourned on several occasions on the ground
that learned counsel for the petitioner has filed sick-note.

2. Affidavit-in-reply
was filed by Deputy Collector, Vyara, as far back on 17.7.2006 and,
when the matter came up for hearing, it was adjourned upon leave note
filed by the learned counsel for the petitioner. On the next date of
hearing after filing of affidavit-in-rejoinder on 08.08.2006,
learned counsel filed sick-note .

3. In
view of the above, office will notify this matter for hearing on
22.07.2008. Petition will be taken up for hearing irrespective
of any leave note or sick note which may be filed by the learned
counsel. Matter shall be listed in the first admission board.

Sd/-

(
M.S.Shah, Actg.C.J.)

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top