Gujarat High Court
Prafulchandra vs State on 12 October, 2010
Gujarat High Court Case Information System
Print
CA/9925/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9925 of 2010
In
SPECIAL
CIVIL APPLICATION No. 24662 of 2007
=========================================================
PRAFULCHANDRA
N JAYSWAL - Petitioner(s)
Versus
STATE
OF GUJARAT, THROUGH SECRETARY & 7 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Petitioner(s) : 1,
MR JIRGA JHAVERI, AGP for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 - 6, 8,
NOTICE NOT RECD
BACK for Respondent(s) : 7,
MR HR PRAJAPATI for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/10/2010
ORAL
ORDER
Heard
Party-in-person Mr. Prafulchandra N. Jayswal who is personally
present before this Court and learned advocates appearing on behalf
of respective parties.
Today,
learned advocate Mr. Prajapati placed on record affidavit in reply on
behalf of Opponent No.8. Copy thereof is served to Party-in-Person
Mr. Jayswal and learned AGP Ms. Jhaveri. The same is taken on record.
Therefore, let, other side, if they desired, may file rejoinder
against this reply.
Accordingly,
matter is adjourned to 23 rd
November, 2010.
[H.K.
RATHOD, J.]
#Dave
Top