Gujarat High Court
Shaktisinh vs State on 16 March, 2011
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 KAMAL TRIVEDI AG with MS SANGEETA VISHEN AGP
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,
MR ABHISHEKH GUPTA for M/S TRIVEDI &
GUPTA for Respondent(s) : 5,
MR MITUL K SHELAT for Respondent(s) :
6,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of the 4th respondent prays
for some time to place certain documents and facts on record.
Post
the matter on 20th April, 2011 at 2:30 p.m. before
appropriate bench. The case be not treated as part-heard with tied
up matter.
[S.J.MUKHOPADHAYA,
C.J.]
[ANANT
S. DAVE, J.]
//smita//
Top