Gujarat High Court Case Information System
Print
WPPIL/30/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 30 of 2011
=========================================================
VIKRAMSINH
AJITSINH CHAUHAN - PETITIONER
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 4 - RESPONDENT
=========================================================
Appearance
:
MR
SK BUKHARI for
PETITIONER : 1,
MS KRINA CALLA AGP for RESPONDENT : 1,
None for
RESPONDENT : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 11/08/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
learned counsel for the petitioner has brought to our notice a
typographical error in third line of the second paragraph of the
order dated 3.8.2011 wherein instead of the words, “the
concerned person” it has been wrongly typed as “the
petitioner”.
Having
heard the learned counsel for the parties, we make it clear that this
Court allowed the respondents to inquire into the matter and take
appropriate action against the concerned person and not the
petitioner. It is, therefore, ordered to read “the concerned
person” in place of “the petitioner” in third line
of second paragraph of the order dated 3.8.2011. The order dated
3.8.2011 stands modified to the extent above. Certified copy, if any,
issued by corrected accordingly.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top