Gujarat High Court High Court

Tarak vs State on 25 August, 2010

Gujarat High Court
Tarak vs State on 25 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9259/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9259 of 2010
 

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


 

TARAK
ISHWARBHAI JEVTABHAI MEMBER OF MANAGING COMMITTEE & 8 -
Petitioners
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondents
 

======================================
Appearance : 
MR
VC VAGHELA for the Petitioners. 
MR NEERAJ SONI, AGP for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/08/2010 

 

 
ORAL
ORDER

Mr.Neeraj
Soni, learned Assistant Government Pleader appearing on behalf of
respondents-State Authorities prays for time to file
affidavit-in-reply. However, as a last chance and subject to payment
of cost, which is quantified at Rs.2500/- to be paid by the erring
officer, who has not filed affidavit-in-reply, S.O. to 1st
September,2010. The aforesaid cost shall be deposited with the
Registry of this Court on or before next date of hearing.

[M.R.SHAH,J]

*dipti

   

Top