Gujarat High Court High Court

R.H.Shah vs State on 1 March, 2011

Gujarat High Court
R.H.Shah vs State on 1 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7237/2001	 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7237 of 2001
 

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

 

R.H.SHAH
- Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
MS MOXA THAKKAR ASST. GOVERNMENT PLEADER for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 25/02/2011 

 

ORAL
ORDER

1.
Heard Mr. I.S. Supehia, learned advocate for the petitioner and Ms.
Moxa Thakkar, learned AGP for the respondent.

2.
Mr. Moxa Thakkar, learned AGP has requested for some time to file
reply affidavit.

3.
The petition is admitted since 2001 and yet any reply affidavit has
not been filed. So as to enable learned AGP to file reply affidavit
the hearing of the petition is, as last chance, adjourned.

4.
If within period of three weeks from today the reply affidavit is not
filed, the petition will be heard on merit and appropriate orders
will be passed.

(K.M.THAKER,J.)

Suresh*

   

Top