Gujarat High Court High Court

Muradali vs State on 23 March, 2011

Gujarat High Court
Muradali vs State on 23 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1228/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1228 of 2011
 

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

MURADALI
KARAMALI LAKHANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
BD KARIA for Petitioner(s) : 1, 
Mr.M.G.Nanavati,learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 2 - 4. 
NOTICE SERVED BY DS for Respondent(s) : 2 -
4. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 23/03/2011 

 

 
 
ORAL
ORDER

Mr.M.G..Nanavati,
learned Assistant Government Pleader prays for time, in order to file
an affidavit-in-reply.

Mr.B.D.Karia,
learned advocate for the petitioner states that the petitioner is 78
years old and his pension has been stopped after receiving it for 5
years, therefore, he is in financial constraints, due to ill-health.

The
reply be filed on, or before, 31-3-2011.

List
on 31-3-2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top