Gujarat High Court
Prabhudas vs District on 7 February, 2011
Gujarat High Court Case Information System
Print
SCA/5646/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5646 of 2007
=========================================================
PRABHUDAS
PURSHOTAMDAS PRAJAPATI - Petitioner(s)
Versus
DISTRICT
AYURVEDIC OFFICER OFFICE OF THE DIST.AYURVEDIC & 3 -
Respondent(s)
=========================================================
Appearance
:
MR
PRAKASH K JANI for
Petitioner(s) : 1,
NOTICE
SERVED for
Respondent(s) : 1
- 4.
MS SANDHYA NATANI, AGP for
Respondent(s) : 2
- 4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/08/2007
ORAL
ORDER
1. Heard
learned advocate Mr. P.K. Jani appearing on behalf of petitioner and
learned AGP Ms. Natani appearing on behalf of respondent ? State
Authority.
2. Registry
are directed to place on record the affidavit-in-reply filed by State
Government which is missing in the file and according to learned AGP
Ms. Natani, reply has been tendered before the Registry of this
Court.
3. Learned
advocate Mr. Jani placed on record the affidavit-in-rejoinder on
behalf of petitioner. Copy thereof has been served to learned AGP Ms.
Natani. The same is ordered to be taken on record.
4. Accordingly,
matter is adjourned to 23rd August 2007.
[H.K.
RATHOD, J.]
#Dave
Top