Gujarat High Court
Vinodrai vs State on 21 November, 2011
Gujarat High Court Case Information System
Print
SCA/14482/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14482 of 2010
=========================================================
VINODRAI
MATHURDAS KOTADIA THROUGH POWER OF ATTORNEY - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
7,
NOTICE SERVED for Respondent(s) : 1 - 3,5 - 6.
MR OMKAR C
DAVE for Respondent(s) : 3,
MR DIPEN DESAI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 21/11/2011
ORAL
ORDER
Petitioner
– party in person vide communication dated 14.10.2011 has
prayed for 12 to 15 days time. The matter was earlier listed for
hearing on 17.10.2011 and the same was kept for hearing today.
Mr.
Omkar Dave as well as Ms. Vyoma Jhaveri for Mr. Dipen Desai are
present. In the interest of justice, the matter is adjourned to
7.12.2011.
The
Registry is directed to inform the party in person.
[R.M.CHHAYA,
J.]
mrpandya
Top