Gujarat High Court
Shaktisinh vs State on 14 October, 2010
Gujarat High Court Case Information System
Print
SCA/8134/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8134 of 2010
=================================================
SHAKTISINH
GOHIL LEADER OF OPPOSITE-GUJARAT - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 5 - Respondent(s)
=================================================
Appearance :
MR
ANSHIN H DESAI for Petitioner(s) : 1,
MR PK JANI, GOVERNMENT
PLEADER for Respondent(s) : 1 - 2.
NOTICE SERVED BY DS for
Respondent(s) : 3 - 6.
MR ASPI M KAPADIA for Respondent(s) :
3,
SINGHI & CO for Respondent(s) : 4,
M/S TRIVEDI &
GUPTA for Respondent(s) : 5,
MR DARSHAN M PARIKH for Respondent(s)
: 6,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/10/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr
Darshan Parikh, learned counsel for the 6th
respondent shows his inability and submits that he has no
instructions to appear in the matter. This statement has been made
in presence of Mr GS Gadhvi, who states that he is the Resident
Director of the 6th
respondent. The name of Mr Parikh be deleted and he may inform to
the 6th
respondent.
Post
the matter on 21st
October, 2010 within ten cases.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top