Gujarat High Court
Rajnikant vs State on 24 September, 2010
Gujarat High Court Case Information System
Print
SCA/8736/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8736 of 2010
=========================================================
RAJNIKANT
GANESHBHAI PATEL & 149 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MK VAKHARIA for
Petitioner(s) : 1 - 150.
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
MR BY MANKAD
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/09/2010
ORAL
ORDER
Learned
advocate for the petitioners is in receipt of reply from respondents
no.1 and 3. He wants some time to take instructions with regard to
the same and file response, if required. In the meantime, the learned
advocate for the petitioners shall file one-page petitions. If court
fee is already paid, then the court fee is not required to be paid in
one-page petitions. Affirmation in one-page petitions is also
dispensed with. Adjourned to 6th October 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top