Gujarat High Court
R.H.Shah vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
SCA/7237/2001 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7237 of 2001
=========================================================
R.H.SHAH
- Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
IS SUPEHIA for
Petitioner(s) : 1,
MS MOXA THAKKAR ASST. GOVERNMENT PLEADER for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/02/2011
ORAL
ORDER
1.
Heard Mr. I.S. Supehia, learned advocate for the petitioner and Ms.
Moxa Thakkar, learned AGP for the respondent.
2.
Mr. Moxa Thakkar, learned AGP has requested for some time to file
reply affidavit.
3.
The petition is admitted since 2001 and yet any reply affidavit has
not been filed. So as to enable learned AGP to file reply affidavit
the hearing of the petition is, as last chance, adjourned.
4.
If within period of three weeks from today the reply affidavit is not
filed, the petition will be heard on merit and appropriate orders
will be passed.
(K.M.THAKER,J.)
Suresh*
Top