Gujarat High Court High Court

Shri vs State on 6 May, 2011

Gujarat High Court
Shri vs State on 6 May, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6999/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6999 of 2010
 

 
 
=========================================================

 

SHRI
SANTRAM SIKSHAN SANSKAR KELAVANI MANDAL THRO VICE CHAIR -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.D
K.PUJ for
Petitioner(s) : 1, 
MS MINI NAIR ASSTTGOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 06/05/2011 

 

ORAL
ORDER

Arguments
on behalf of the petitioner were heard. Learned A.G.P. conceded that
the affidavit-in-reply filed in defence hardly contains any
contention or defence and certain points were required to be
clarified. Hence, S.O. to 09.05.2011,
with a request to see that the officer making the impugned order
remains personally present before the Court to provide immediate
clarification as may be required by learned A.G.P.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top