Gujarat High Court High Court

V vs Union on 4 May, 2011

Gujarat High Court
V vs Union on 4 May, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3499/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3499 of 2011
 

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

 

V
K SHARMA, CONSTABLE - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH ASST. SOLICITOR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAGESH C SOOD for
Petitioner(s) : 1, 
MR MRUGEN K PUROHIT for Respondent(s) :
1-4 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 04/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Learned
counsel Mr. Mrugen Purohit appearing for respondent Nos. 1 to 4 prays
for time. Accordingly, one month’s time is allowed to him to file
affidavit-in-reply. Two weeks’ time thereafter is allowed to the
learned counsel for the petitioner to file affidavit-in-rejoinder.

List
on 20th June 2011, showing the name
of learned counsel Mr. Mrugen Purohit for respondent Nos. 1 to 4.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top