Gujarat High Court High Court

Valjibhai vs State on 7 April, 2010

Gujarat High Court
Valjibhai vs State on 7 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2182/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2182 of 2004
 

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

VALJIBHAI
NANJIBHAI KHOKHARIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
Mr.Devang
R.Bhatt for MR BM MANGUKIYA for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 07/04/2010 

 

 
 
ORAL
ORDER

Mr.Devang
R.Bhatt, learned advocate for Mr.B.M.Mangukiya,learned counsel for
the petitioner submits that Mr.Mangukiya is on his legs before the
Division Bench of this Court, therefore, the matter be adjourned.

In
view of the above, list on 4-5-2010.

(Smt.Abhilasha Kumari,J)

arg

   

Top