Gujarat High Court
Sureshbhai vs State on 22 February, 2011
Gujarat High Court Case Information System Print SCA/5707/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5707 of 2010 ========================================= SURESHBHAI SOMABHAI BHARVAD - Petitioner(s) Versus STATE OF GUJARAT THROUGH THE SECRETARY & 4 - Respondent(s) ========================================= Appearance : MR BM MANGUKIYA for Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1, MR. HIMANSHU K. PATEL, APP for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 4. MR MD PANDYA for Respondent(s) : 2 - 4. RULE SERVED for Respondent(s) : 5, ========================================= CORAM : HONOURABLE MR.JUSTICE RAJESH H.SHUKLA Date : 22/02/2011 ORAL ORDER
In
view of the order passed by the Division Bench on 17.2.2011, the
registry has informed this Court about listing of the matter today
at 2:30 PM. Therefore, the matter has been notified and listed at
2:30 PM today.
Learned
Advocate Mr. B.M.Mangukiya is not present. Learned Advocate Ms.
Lilu K. Bhaya has stated that the interim direction was given and
therefore LPA was preferred and therefore the matter was to be heard
and disposed of, which could be taken up.
Therefore,
in the interest of justice, the matter is kept on 4th
March, 2011.
(Rajesh
H. Shukla,J)
Jayanti*
Top