Gujarat High Court Case Information System
Print
SCA/13978/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13978 of 2010
With
SPECIAL
CIVIL APPLICATION No. 13979 of 2010
=====================================
PRASHANT
SURESHBHAI PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=====================================
Appearance
:
MR KM PATEL, SENIOR ADVOCATE with MR
SATYAM Y CHHAYA for Petitioner(s) : 1,
MR RASHESH A. RINDANI
GOVERNMENT PLEADER for Respondent(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
4.
MR KEYUR GANDHI for NANAVATI ASSOCIATES for Respondent(s) :
5,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 04/02/2011
ORAL
ORDER
1.0 Learned
Assistant Government Pleader Mr. Rindani files further affidavit in
reply on behalf of respondent no. 1, affirmed by one Shri Yogen
Laxmiprasad Sevak, Under Secretary, Industries and Mines Department.
2.0 Learned
advocate Mr. Keyur Gandhi for respondent no. 5 prays for time for
explaining the contents of Page No. 75, Annexure ‘G’ and also the
contents of Page No. 189, an Annexure to affidavit in rejoinder to
the further affidavit filed by the petitioner, affirmed by one Shri
Bhailalbhai Patel for respondent no. 5.
3.0 Learned
Assistant Government Pleader to explain as to what necessitated the
authorities to issue communication dated
20th November
2010, a copy of which is produced at Annexure ‘R-3’, Page No. 196,
more particularly, in light of the contents of Page No. 189, Annexure
‘IV’ of the affidavit of Shri Bhailalbhai Patel.
4.0 S.
O. to 10th February 2011.
[
Ravi R. Tripathi, J. ]
hiren
Top