Gujarat High Court High Court

Pujara vs State on 26 April, 2011

Gujarat High Court
Pujara vs State on 26 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/675/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 675 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2876 of 2011
 

 
=========================================================

 

PUJARA
RAJESHKUMAR KARSANLAL & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Appellant(s) : 1 - 2. 
MS MANISHA L SHAH ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 26/04/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on the respondents. Direct notice is permitted.

Ms
Manisha L Shah, learned AGP accepts and waives notice on behalf of
respondent Nos.1 to 4.

Let
notice of fifth respondent be served through Court.

The
respondents may file the reply affidavit by next date.

Post
the matter on 16th June 2011.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top