Gujarat High Court High Court

Saiyad vs State on 29 August, 2011

Gujarat High Court
Saiyad vs State on 29 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/101/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 101 of 2011
 

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

 

SAIYAD
MOHMAD JAVED A PIRZADA MEMBER OF LEGISLATIVE ASSEMBLY - PETITIONER
 

Versus
 

STATE
OF GUJARAT THROUGH ADDITIONAL CHIEF SECRETARY - RESPONDENT
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
PETITIONER : 1, 
GOVERNMENT PLEADER for RESPONDENT :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 29/08/2011  
ORAL ORDER

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

Heard
the counsel for the petitioner. The petition for amendment is
allowed.

Let
notice be issued on the respondent.

Ms
Krina Calla, learned AGP accepts and waives notice on behalf of the
respondent. Hence, no further notice needs to be issued.

The
respondent may file counter-affidavit within two weeks. The case may
be disposed of at the stage of admission.

Post
the matter on 14th September 2011.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top