Gujarat High Court High Court

State vs Bombay on 12 April, 2010

Gujarat High Court
State vs Bombay on 12 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/26949/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26949 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 29655 of 2007
 

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


 

STATE
OF GUJARAT. THRO'SECRETARY. & 2 - Petitioner(s)
 

Versus
 

BOMBAY
PATEL WELFARE SOC. - Respondent(s)
 

=================================================
 
Appearance : 
GOVERNMENT
PLEADER for Petitioner(s) : 1 - 3. 
MR KASHYAP R JOSHI for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/04/2010  
COMMON ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the first respondent is allowed two weeks’ time to file
additional reply affidavit.

Post
the matter on 4th May, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top