Gujarat High Court High Court

Udaysinh vs Hasmukh on 27 December, 2010

Gujarat High Court
Udaysinh vs Hasmukh on 27 December, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2773/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION  No. 2773 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5232 of 2010
 

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

 

UDAYSINH
JAVANSINH RATHOD - Applicant(s)
 

Versus
 

HASMUKH
ADHIA, I A S PRINCIPAL SECRETARY TO THE & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Applicant(s) : 1, 
MR. DABHI, LD. AGP, for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 27/12/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Affidavit
in reply tendered on behalf of respondent No. 3 along with annexure
i.e order dated 21.12.2010 rendered in Letters Patent Appeal No. 3011
of 2010 and other cognate appeals by the Division Bench of this Court
shall be retained on record of this Court.

2. Mr.

Paresh Upadhyay, learned advocate for the applicant, prays to adjourn
the matter to enable him to file rejoinder affidavit, if any. Hence
upon his request the matter is adjourned to 12.1.2011.

(A.M. KAPADIA, J)

(BANKIM N. MEHTA, J)

(pkn)

   

Top