Gujarat High Court Case Information System
Print
SCA/16070/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16070 of 2010
=========================================================
SOLANKI
ASHOKKUMAR MITHABHAI & 25 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 26.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 24/12/2010
ORAL
ORDER
Heard
Mr. Sanjay Suthar, learned advocate for the petitioners.
Notice,
returnable on 27.01.2011.
The
learned advocate for the petitioner undertakes to file one page
petitions for petitioners
Nos.2 to 26.
He
is permitted to do so. The requirement of filing Annexures, separate
Vakalatnamas and affidavits, is dispensed with.
Ms.
Moxa Thakkar, learned Assistant Government Pleader waives service of
Notice for respondent No.1. Ms.
Moxa Thakkar, learned Assistant Government Pleader for respondent
No.1 may file an affidavit-in-reply before the next date of hearing.
In
addition to the normal mode of service, Direct Service for the rest
of the respondents, is also permitted.
(Smt. Abhilasha
Kumari, J.)
Safir*
Top