Gujarat High Court High Court

Ismailbhai vs State on 28 March, 2011

Gujarat High Court
Ismailbhai vs State on 28 March, 2011
Author: H.K.Rathod,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3373/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 3373 of 2011 With 

 

SPECIAL
CIVIL APPLICATION No. 2259 of 2011 To 

 

SPECIAL
CIVIL APPLICATION No. 2264 of 2011
 
=========================================================

 

ISMAILBHAI
HIMMATSINH RAJ - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondent(s)
 

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

 

 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE H.K.RATHOD)

Learned
Advocate Ms. Abha Makwana has made mention of these matters on behalf
of learned Advocate Mr. Ramnandan Singh and requested for some time.
Learned AGP Ms. Bhatt is appearing for State of Gujarat and learned
Advocate Mr. Gandhi is appearing for respondent No. 3,4,5, GIDC.
Therefore, considering her request, matters are adjourned to 22nd
March, 2011.

(H.K.

Rathod,J.)

(K.A.

Puj,J.)

Vyas

   

Top