Gujarat High Court High Court

State vs Rameshchandra on 20 December, 2010

Gujarat High Court
State vs Rameshchandra on 20 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16093/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16093 of 2010
 

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

 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 2 - Petitioner(s)
 

Versus
 

RAMESHCHANDRA
PREMJI DHAMECHA - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SHACHI MATHUR, AGP for Petitioner(s) : 1 - 3. 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 20/12/2010 

 

 
 
ORAL
ORDER

Notice
and Notice as to interim relief returnable on 30th
December, 2010.

Learned
AGP is directed to file affidavit-in-reply of the concerned officer
for not filing the petition within reasonable time by the next
returnable date. Direct service is permitted.

(
M.D. SHAH, J. )

syed/

   

Top