Gujarat High Court
Shankar vs State on 26 March, 2010
Gujarat High Court Case Information System
Print
SCA/10314/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10314 of 2009
=========================================================
SHANKAR
RAMCHANDRA KALGUDE - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Petitioner(s) : 1,
MR JASWANT K SHAH AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/03/2010
ORAL
ORDER
It
is stated by the learned advocate for the petitioner that after
issuing the Notice to the respondent by this Court returnable on
07.10.2009 and served on 30.09.2009, an order dated 05.10.2009 was
passed by the Principal Chief Conservator of Forest, which ought not
to have been passed. In view of that, Mr. Shah, learned Assistant
Government Pleader requests for time. Hence, matter
is adjourned to 30.03.2010.
(K.S.JHAVERI,
J.)
niru*
Top