Gujarat High Court High Court

Danabhai vs State on 3 August, 2011

Gujarat High Court
Danabhai vs State on 3 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8612/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8612 of 2011
 

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

 

DANABHAI
NATHABHAI PATEL SINCE DECEASED THROUGH LEGAL HEIRS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIJAY N RAVAL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
RULE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 03/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Two
weeks’ time, as prayed for by learned Assistant Government Pleader
Mis Jirga Jhaveri, is allowed to file affidavit-in-reply.

List
on 18th August 2011.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top