Gujarat High Court High Court

Subodhchandra vs State on 18 November, 2011

Gujarat High Court
Subodhchandra vs State on 18 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12632/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12632 of 1993
 

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

 

SUBODHCHANDRA
GHELABHAI DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ANUSHREE KAPADIA for
Petitioner(s) : 1, 
MR NJ SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
MR ARUN H MEHTA for Respondent(s) : 3 -
5. 
RULE SERVED BY DS for Respondent(s) : 6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/11/2011 

 

 
 
ORAL
ORDER

1. This
court on 03.10.2011 passed the following order:

“With
a view to enable Mr. N.J. Shah, ld. AGP to file reply to the
additional affidavit at page No. 46, the matter is adjourned for T wo
Weeks.”

2. Inspite
of the aforesaid order, no reply has been filed till date. As a last
chance two more weeks’ time is granted to file reply before the
returnable date failing which respondent no. 1- Secretary, R & B
Department, Govt. of Gujarat shall personally remain present before
this Court. List on 02.12.2011.

(K.S.

JHAVERI, J.)

Divya//

   

Top