Gujarat High Court Case Information System
Print
SCA/12632/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12632 of 2011
=========================================================
STATE
OF GUJARAT THRO' CHIEF SECRETARY IN HIS CAPACITY AS & 1 -
Petitioner(s)
Versus
H.E
. THE GOVERNOR OF GUJARAT THRO' PRINCIPAL SECRETARY TO & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
KAML B TRIVEDI Advocate General with Mr. PK JANI GP for
Petitioners
MR SN SHELAT Sr Advocate for Respondent(s) :
1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI 29th August 2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Learned Sr. advocate Shri
S.N Shelat, having received advanced copy of the petition, stated
that Her Excellency the Governor of Gujarat cannot be joined
as party-respondent in the present petition nor this Court is
competent to issue a notice to the Governor. Learned Advocate
General thereby stated that the petitioners would like to amend the
petition suitably to substitute the present respondent no.1. He
further stated that there are certain other amendments necessary. For
the said purpose, matter is adjourned to 5th September
2011.
{Akil Kureshi, J.}
{Ms. Sonia Gokani, J.}
Prakash*
Top