Gujarat High Court
Vaghela vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
CA/1229/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 1229 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2096 of 2010
=========================================================
VAGHELA
RAMESH MAVJIBHAI & 5 - Petitioner(s)
Versus
STATE
OF GUJARAT & 10 - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Petitioner(s) : 1 - 6.MS. KRUTI M SHAH for Petitioner(s) : 1 -
6.
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3,5 - 11.
MR MK VAKHARIA for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/03/2011
ORAL
ORDER
Process
fees be paid on, or before, 04.03.2011, failing which, the petition
shall stand dismissed without reference to the Court.
The
returnable date is extended up to 28.03.2011.
(Smt. Abhilasha Kumari, J.)
Safir*
Top