Gujarat High Court Case Information System
Print
WPPIL/3/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 3 of 2011
=================================================
PATEL
VIPULKUMAR RAMJIBHAI - PETITIONER
Versus
STATE
OF GUJARAT THROUGH ADDITIONAL CHIEF SECRETARY & 3 - RESPONDENT
=================================================
Appearance :
MR
TEJAS M BAROT for PETITIONER : 1,
GOVERNMENT PLEADER for
RESPONDENT : 1 - 2.
NOTICE SERVED BY DS for RESPONDENT : 3,
MR
DEVANG VYAS for RESPONDENT : 3,
DELETED for RESPONDENT :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 25/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the illness of Mr. Devang Vyas, counsel for respondent no.3, the case
is adjourned.
Pendency
of the case shall not stand in the way of the respondent-State to
proceed with the completion of the procedure of Bid. If steps are
not taken with regard to Automatic Vehicle Entry Tax Collection
System, the State may come out with fresh notice and complete the
process. If no action is taken by the State authorities and propose
to grant extension to one or other party, the Court may consider the
question of grant of interim order. Post the matter on 19th April
2011.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top