Gujarat High Court
Rameshbhai vs State on 29 October, 2010
Gujarat High Court Case Information System
Print
SCA/13608/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13608 of 2010
=========================================================
RAMESHBHAI
H GADHVI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 6 - Respondent(s)
=========================================================
Appearance :
MR
JAL SOLI UNWALA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2, 4,6 - 7.
MR
PR NANAVATI for Respondent(s) : 3,
MS KJ BRAHMBHATT for
Respondent(s) : 5,
MS VARSHABRAHMBHATT for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/10/2010
ORAL
ORDER
Heard
learned Advocates for the parties.
Respondents
no.6 and 7 make a statement that they will not use the hospital
premises unless the completion is certified by the competent
authority. It is also made clear that after the patients who are in
the hospital at present, are discharged, no new admissions will be
made in the said hospital.
S.O.
to 26th November, 2010.
(K.S.
Jhaveri, J.)
Caroline
Top