Gujarat High Court High Court

Halimaben vs State on 12 July, 2011

Gujarat High Court
Halimaben vs State on 12 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/630/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 630 of 2011
 

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

 

HALIMABEN
SULAIMANBHAI AAMROLIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KG PANDIT for
Petitioner(s) : 1, 
Mr. Anand L. Sharma, AGP  for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 17/03/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. KG Pandit for petitioner and Mr. Anand L.
Sharma, learned AGP for respondent State.

I
have considered submissions made by both learned advocates.
Considering it, question involved in this petition would require
detailed examination. Hence, Rule. Expedited.

Notice
as to interim relief returnable on 4th April,2011.
Learned AGP Mr. Anand L. Sharma appearing for respondent State
waives notice of rule on behalf of respondent State.

(H.K.

Rathod,J.)

Vyas

   

Top