Gujarat High Court
Dhanrajbhai vs State on 29 July, 2011
Gujarat High Court Case Information System Print SCA/1298/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1298 of 2011 ========================================================= DHANRAJBHAI MANJIBHAI ANJANA - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MRNPCHAUDHARY for Petitioner(s) : 1,MRTUSHARCHAUDHARY for Petitioner(s) : 1, GOVERNMENTPLEADER for Respondent(s) : 1, NOTICESERVED for Respondent(s) : 1, MRHSMUNSHAW for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 29/07/2011 ORAL ORDER
Learned
advocate Mr.N.P.Chaudhary for petitioner submitted that petitioner –
Dhanrajbhai Manjibhai Anjana has expired and therefore, his legal
heirs and representatives are required to be brought on record and
therefore, some time may be granted.
Considering
his request, the matter is adjourned to 30.8.2011.
[
H.K.RATHOD, J. ]
(vipul)
Top