Gujarat High Court High Court

====================================== vs Ms on 3 February, 2011

Gujarat High Court
====================================== vs Ms on 3 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1007/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1007 of 2011
 

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


 

MANISH
BIKHSINH VAGHELA - CHAIRMAN AND ANOTHER
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

====================================== 
Appearance
: 
MR BS PATEL for Petitioners. 
MS
MONALI BHATT, AGP for Respondent Nos.1, 2, 3. 
None for Respondent
Nos.2-25, 27-30.
 

MR
NP CHAUDHARY for Respondent
No.26. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 03/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Notice
returnable on 7th
February 2011. Learned AGP waives service for respondent nos.1, 2
and 3. Direct service for the rest, except respondent no.26 for whom
learned counsel, Mr.N.R.Chaudhary, appears on caveat. The petition
may be heard for final disposal on that date.

(D.H.Waghela,
J.)

(K.A.Puj,
J.)

*malek

   

Top