Gujarat High Court
Trivedi vs State on 15 July, 2011
Gujarat High Court Case Information System
Print
SCA/6057/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6057 of 2011
=========================================================
TRIVEDI
KETKI DIGANT & 9 - Petitioner(s)
Versus
STATE
OF GUAJART THROUGH PRINCIPAL SECRETARY/ ADDITIONAL & 29 -
Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1 - 10.
MR AL SHARMA, AGP for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 - 4,6 - 24,26 - 30.
MR
DG SHUKLA for Respondent(s) : 2,
NOTICE SERVED BY DS for
Respondent(s) : 3 - 4,6 - 30.
RULE NOT RECD BACK for Respondent(s)
: 3 - 20,22 - 30.
DS AFF.NOT FILED (R) for Respondent(s) : 3 -
20,22 - 30.
MR UMANG A. VAGHELA for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/07/2011
ORAL
ORDER
1. Draft
amendment is allowed.
2. Heard
learned advocate Mr. K. B. Pujara appearing for petitioner, learned
AGP Mr. A. L. Sharma appearing for respondent state authority,
learned advocate Mr. D. G. Shukla appearing for respondent no.2 and
learned advocate Mr. Umang Vaghela appearing for respondent no.5.
3. It
is made clear by this Court that matter is kept for final hearing but
learned advocate Mr. Pujara requests this Court that one date may be
given so meanwhile if required petitioner can file rejoinder and
other pleadings may be completed. Therefore, matter is adjourned to
4/8/2011.
(H.K.RATHOD,
J.)
(ila)
Top