Gujarat High Court Case Information System
Print
SCA/3055/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3055 of
2008
=================================================
SUO
MOTU - Petitioner(s)
Versus
STATE
OF GUJARAT NOTICE SERVED THRO' & 3 - Respondent(s)
=================================================
Appearance :
MR
AMIT M. PANCHAL, AMICUS CURIE - SUO
MOTU for Petitioner(s) : 1,
MR PK JANI GOVERNMENT PLEADER for
Respondent(s) : 1&2
MS SHIVANI RAJPUROHIT for Respondent No.3
MR
VD PARGHI for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
An
affidavit has been filed on behalf of the 3rd respondent
and another by the 1st respondent. Matter has been
discussed. Learned counsel for the State to address the Court with
regard to the eligibility criteria for AAY, BPL and APL cardholders.
He will also state as to why BPL cardholders will purchase more than
55% of food grains at the cost fixed for APL cardholders. If there is
any anomaly, the respondent-State may correct the same and file an
affidavit showing the proposed rate at which they intend to provide
food grains to the BPL cardholders and the quantity they intend to
offer to the AAY cardholders. Post the matter on 13.09.2010 at 2.30
p.m.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top