Gujarat High Court
Vitthalbhai vs State on 23 July, 2010
Gujarat High Court Case Information System
Print
SCA/6232/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6232 of 2010
======================================
VITTHALBHAI
CHHAGANBHAI PATEL - Petitioner
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondents
======================================
Appearance :
MR
SP MAJMUDAR for the Petitioner.
MS TRUSHA PATEL, AGP for
Respondent No.1.
NOTICE SERVED for Respondent(s) : 1 - 5.
MR
KEYUR GANDHI FOR NANAVATI ASSOCIATES for Respondent No.2.
MR MANAN
A SHAH for Respondent No.3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/07/2010
ORAL
ORDER
1. It
is very unfortunate that no affidavit-in-reply has been filed by the
State Government till date. As a last chance, S.O. to 30th
July,2010 so as to enable the concerned respondents to file
affidavit-in-reply, failing which, an adverse inference shall be
drawn.
2. Mr.Keyur
Gandhi, learned advocate appearing for respondent No.2 Company
has stated that till any further order is passed by this Court, no
further steps shall be taken pursuant to the impugned order of the
Government.
[M.R.SHAH,J]
*dipti
Top