Gujarat High Court High Court

Sanghvi vs State on 18 March, 2010

Gujarat High Court
Sanghvi vs State on 18 March, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/666/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 666 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 667 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 669 of 2010
 
 
=========================================


 

SANGHVI
DHIRAJLAL GAGALDAS, THROUGH POA MEHTA HIMMATLAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

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


 

Appearance
: 
MR SP
MAJMUDAR for
Petitioner(s) : 1,MR GIRISH B THAKER for Petitioner(s) : 1,MR SHAKTI
S JADEJA for Petitioner(s) : 1, 
MS MOXA THAKKAR, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 18/03/2010 

 

                                            
                                            
ORAL
ORDER

Pursuant
to the previous order dated 09.03.2010, Mr. K.S.Atit,
Mamlatdar, Harij, is personally present in the Court only to state
that he does not have any information about the facts of the present
case and that he is unable to reply to any query. Thus, learned AGP
is not in a position to explain as to whether the impugned order
dated 09.06.2008 is implemented and if not, why. S.O. to
29.03.2010, at the request of learned AGP who proposed to take
necessary instructions directly from the Collector concerned or
ensure his personal presence in the Court on that date with relevant
record. Learned AGP is repeatedly requested not to call any officer
to remain personally present only to state that he has no information
about the relevant facts related to the case on hand. It is obviously
an inexplicable waste of public resources and time of a public
servant. A copy of this order shall be given to learned AGP today.

(D.H.Waghela,
J.)

Jyoti

   

Top