Gujarat High Court Case Information System
Print
SCA/7070/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7070 of 2011
=====================================================
PATELIYA
RAMESHBHAI CHIMANBHAI THROUGH POA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=====================================================
Appearance :
MR
KB PUJARA for Petitioner(s) : 1,
Ms.Asmita Patel, learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
NOTICE SERVED
BY DS for Respondent(s) :
3,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/10/2011
ORAL
ORDER
Ms.Asmita
Patel, learned Assistant Government Pleader, prays for time, in order
to file an affidavit-in-reply.
The
prayer for grant of time is vehemently opposed by Mr.K.B.Pujara,
learned advocate for the petitioner on the ground that at-least six
opportunities have been granted to the learned Assistant Government
Pleader, to file the affidavit-in-reply. It is further submitted by
the learned advocate for the petitioner that the respondents are
contemplating taking action against the petitioner and are not filing
the reply, thereby delaying the matter.
In
view of the above, last opportunity is granted to the learned
Assistant Government Pleader to file an affidavit-in-reply on, or
before, 10-11-2011.
List
on 10-11-2011.
However,
it is directed that no action adverse to the petitioner be taken,
till the next date of hearing.
Direct
service of this order is permitted.
(Smt.Abhilasha Kumari,J)
arg
Top