Gujarat High Court High Court

Rameshbhai vs State on 2 September, 2011

Gujarat High Court
Rameshbhai vs State on 2 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13122/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13122 of 2011
 

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


 

RAMESHBHAI
CHATURDAS PATEL & 1 - Petitioners
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY - Respondent
 

=================================================
 
Appearance : 
MRCHIRAGBPATEL
for Petitioners : 1 - 2. 
GOVERNMENT PLEADER for
Respondent: 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

Shri
Patel, learned advocate for the petitioners seeks time to place on
record amendment to indicate that the petitioners are representatives
of residential area of “Krushnanagar”, and on their
behalf they have been consistently making efforts for securing
separate Village Panchayat. At his request matter is kept on
6/9/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top