Gujarat High Court High Court

Kaluji vs State on 2 May, 2011

Gujarat High Court
Kaluji vs State on 2 May, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4676/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4676 of 2011
 

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

 

KALUJI
LAKSHMANJI MAGANJI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIN G PANDYA for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 6, 6.2.2, 6.2.3,
6.2.4,6.2.5  
None for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 02/05/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. K.V.Shelat states that he has instructions to appear for
Respondent Nos. 3, 4, 5 and 6/1 to 6/4.

Learned
Advocate Ms. Contractar also appears for learned Advocate Mr. Maulin
G. Pandya and states that the matter may be adjourned with consent
beyond vacation.

S.O.

to 27.6.2011.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top