Gujarat High Court
– 2 vs Government on 2 August, 2011
Gujarat High Court Case Information System
Print
SCA/3018/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3018 of 1999
=========================================
NATVARLAL
PENUBHAI & ORS
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
BP GUPTA for
Petitioner(s) : 1 - 2, 2.2.2, 2.2.3, 2.2.4,2.2.5 - 5.MR YN OZA for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4 - 5.MR RAJESH K
SAVJANI for Petitioner(s) : 2.2.5, 2.3.1, 2.3.2, 2.3.3, 5.2.1,
5.2.2,5.2.3
NOTICE SERVED BY DS for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 2,
MR PRASHANT G DESAI for
Respondent(s) : 3,
MR AJ SHASTRI for Respondent(s) : 4 -
6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 02/08/2011
ORAL
ORDER
Learned
Advocate Mr. M.J. Mehta, on behalf of Mr. R.K. Savjani, makes a
statement that a cognate matter, bearing Special Civil Application
No. 3022 of 1999, is coming upon on Board on 12th
August, 2011 and, therefore, this matter be adjourned to that date.
Hence, adjourned to 12th
August, 2011. To be listed along with Special Civil Application No.
3022 of 2009.
(A.L.
DAVE, J.)
pnnair
Top