Gujarat High Court
Satishbhai vs State on 28 April, 2011
Gujarat High Court Case Information System
Print
SCA/57/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 57 of 2010
=========================================================
SATISHBHAI
BHAIJIBHAI SOLANKI & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 121 - Respondent(s)
=========================================================
Appearance
:
MRGUNVANTRTHAKAR
for Petitioner(s) : 1 -
3.
GOVERNMENT PLEADER for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1 - 2, 4,6 - 7, 11, 20, 23,27 - 32,34 - 36, 41,43 -
44, 49,51 - 52, 57,60 - 61, 63,69 - 72,75 - 77, 79,83 - 84, 88, 94,
97,100 - 101, 103,108 - 109,111 - 113.
HL PATEL ADVOCATES for
Respondent(s) : 3,
MR SUNIL S JOSHI for Respondent(s) : 3,
NOTICE
SERVED for Respondent(s) : 5,8 - 9,12 - 13, 15, 17, 19,21 - 22, 24,
26,37 - 39,46 - 48, 50,54 - 56,58 - 59,64 - 68, 73,80 - 81, 86, 89,
91, 93,95 - 96, 98, 102,104 - 107, 110,114 - 116, 118,120 - 122.
MR
AS SUPEHIA for Respondent(s) : 7, 18, 27, 29, 33, 36,53 - 54, 75, 92,
94, 101, 109,111 - 112, 114, 122,
MR SHALIN N MEHTA for
Respondent(s) : 8, 11, 13, 15, 17, 19, 21,23 - 26, 28,31 - 32,34 -
35, 37,44 - 47, 51,55 - 56,58 - 59, 61, 63,65 - 66, 68, 70, 76,78 -
79, 82,88 - 89, 93, 95, 97,99 - 100, 103, 107, 110,117 - 119.
RULE
UNSERVED for Respondent(s) : 10,
MR PRADIP J PATEL for
Respondent(s) : 14, 62,
MR DA ZALA for Respondent(s) : 14,
62,
RULE NOT RECD BACK for Respondent(s) : 16, 18, 25, 33, 40, 42,
45, 53, 55, 74, 78, 82, 85, 87, 90,92 - 93, 99, 114, 117, 119,
MR
UM SHASTRI for Respondent(s) : 16, 30, 57, 71, 113,
MR PARIMAL P
PATEL for Respondent(s) : 20, 69, 77,83 - 84, 121,
NOTICE NOT RECD
BACK for Respondent(s) : 40, 42, 74, 85, 87,
90,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/04/2011
ORAL
ORDER
The
endorsement on the Board indicates that notices issued to several
respondents in the petition have not been received back, either
served or unserved. The official respondents who are appearing and
have not filed their affidavits in reply may do so, if necessary, by
next date of hearing. List on 30th June 2011.
(Smt.
Abilasha Kumari,J.)
mary//
Top