Gujarat High Court
Shantilalbhai vs State on 23 June, 2011
Gujarat High Court Case Information System
Print
SCA/6561/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6561 of 2011
=============================================
SHANTILALBHAI
JERAMBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 4 - Respondent(s)
=============================================
Appearance
:
MR
PM THAKKAR, SR. ADVOCATE, with
MR MANAN A SHAH for Petitioner(s) :
1,
MR PRANAV DAVE, ASST. GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 4.
NANAVATI
ASSOCIATES for Respondent(s) :
5,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/06/2011
ORAL
ORDER
When
the matter was called out learned AGP Mr. Pranav Dave requested for
time to take instructions. Learned Sr. Counsel Mr. P.M. Thakkar
stated that the matter has been repeatedly adjourned and if time is
granted, some protection or interim order may be passed or they may
stay their hands.
Therefore,
the matter is adjourned to 8.7.2011. In the meanwhile, status-quo as
on today is ordered to be maintained till then. D.S. Permitted.
(Rajesh
H. Shukla, J.)
(hn)
Top