Gujarat High Court Case Information System
Print
SCA/13763/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13763 of 2008
=========================================================
ZALA
HARIBHAI MITHABHAI & 11 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1 - 12.
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 - 3.
MR ANSHIN H DESAI
for Respondent(s) : 1 - 2,5 - 6.
DS AFF.NOT FILED (N) for
Respondent(s) : 4,
SERVED BY AFFIX.(N) for Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/02/2010
ORAL
ORDER
Pursuant
to the order passed by this Court dtd.9/2/2010, Mr.Mohan Savjibhai
Vagad Mamlatdar, Veraval is personally present in the Court.
Mr.Tushar
Mehta, learned Additional Advocate General with Mr.Nikunt Raval,
learned Assistant
Government Pleader has appeared on behalf of the concerned
respondents State Authorities, inclusive of the Mamlatdar, Veraval.
Mr.Tushar Mehta, learned Additional Advocate General has tendered
Affidavit of aforesaid Mamlatdar, Veraval trying to explain the
order dtd.29/1/2010 and has also tendered unconditional apology.
Mr.Tushar Mehta, learned Additional Advocate General has stated at
the bar under the instruction of the said Mamlatdar, Veraval that
position which was prevailing prior to 29/1/2010 shall be restored
and the order dtd.29/1/2010 which has been made admittedly after the
order of status quo passed by this Court, shall be deleted and/or
cancelled immediately and for that purpose, Mr.Tushar Mehta, learned
Additional Advocate General has requested to adjourn the matter to
tomorrow.
In
view of the above and to consider the unconditional apology tendered
apology tendered by the Mamlatdar, Veraval, S.O. to 17/2/2010. To be
placed in the Board of 11.00 a.m. Board.
[M.R.
SHAH, J.]
rafik
Top