Gujarat High Court
Raghubhai vs State on 18 March, 2011
Gujarat High Court Case Information System
Print
SCA/22199/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 22199 of 2005
=================================================
RAGHUBHAI
HIRABHAI VASAVA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
VILAS G GOSWAMY for Petitioner(s) : 1,
MS MANISHA LAVKUMAR, AGP
for Respondent(s) : 1 - 3.
RULE SERVED for Respondent(s) : 1 - 2,
4,
MR ADIL MEHTA for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 18/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the petitioner is allowed to implead the Union of India,
through the Secretary, Labour, Social Welfare and Tribal Development
Department, New Delhi as party respondent No. 5 to the writ petition.
He will serve a copy of the paper book on Mr PS Champeneri by
21.3.2011, who may obtain instructions within two weeks.
List
the case for hearing on 15th April, 2011 at 2.30 PM on the
top of the said list.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top