Gujarat High Court Case Information System
Print
SCA/9600/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9600 of 2008
==========================================
S
R SADHU - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
==========================================
Appearance
:
MR ANAND L SHARMA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/09/2008
ORAL ORDER
This
Court on 27th August, 2008 has passed the following order.
?S Mr.Anand Sharma,
learned Advocate for the petitioner, has stated that as he has
received the affidavit, he would like to go through it and file
rejoinder, if necessary. He, therefore, requested that by consent of
Ms.Pathak, learned AGP, the matter may be adjourned to 11/9/08. S.O.
to 11/9/08. Ad interim relief granted earlier to continue till then.??
Even today, rejoinder
is not filed. However, Mr.Sharma requests for time.
In the interest of
justice, matter is adjourned to 25th September, 2008.
Interim relief granted earlier to continue till then. If on the next
date rejoinder is not filed, no time will be granted nor the interim
relief will be extended on that day.
S.O. to 25th
September, 2008.
(K.S.JHAVERI, J.)
Amit/-
Top