Gujarat High Court High Court

State vs Registrar on 11 November, 2011

Gujarat High Court
State vs Registrar on 11 November, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9667/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 9667 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 9590 of 2008
 

With


 

CIVIL
APPLICATION No. 9666 of 2008
 

In
 

SPECIAL
CIVIL APPLICATION No. 9591 of 2008
 

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

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

REGISTRAR
GENERAL & 4 - Respondent(s)
 

========================================= 
Appearance
: 
MR.NIRAJ SONI, ASST.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
5. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 26/08/2008 

 

 
COMMON
ORAL ORDER

Though
Civil Application has been filed by the State, the issue has been
concluded by the judicial pronouncement. However, learned Assistant
Government Pleader Mr.Niraj Soni has filed Letters Patent Appeal and,
therefore, he has requested that the matter may be adjourned. It has
also been requested that extension of time may be granted.

In
the circumstance, however, matter is adjourned to 1st
September, 2008 finally to take necessary instructions.

(Rajesh
H. Shukla, J.)

sudhir

   

Top