Gujarat High Court High Court

Valji vs State on 14 July, 2008

Gujarat High Court
Valji vs State on 14 July, 2008
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5386/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5386 of 2008
 

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


 

VALJI
MANSHI TAPARIYA & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MS
KHYATI P HATHI for Petitioner(s) : 1 ?  4.                          
                                                           MR PV
HATHI for Petitioner(s) : 1 - 4. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 2. 
M/S
TRIVEDI & GUPTA for Respondent(s) :
3, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                                         
			 and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/07/2008  
ORAL ORDER

(Per
: HON’BLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr
Abhishekh Mehta for respondent No. 3 prays for adjournment to file
affidavit-in-reply.

Mr
Hathi opposes the request.

The
affidavit-in-reply shall be filed on behalf of respondent Nos. 1 and
2 by 23rd July, 2008.

Affidavit-in-reply
on behalf of respondent No. 3 shall be filed by 30th July,
2008.

S.O.

to 6th August, 2008.

Respondent
No. 3 shall pay the petitioners costs quantified at Rs.2,000/-. The
costs shall be paid within one week from today.

[M.S.

SHAH, Actg. CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top