Gujarat High Court High Court

Sheefa vs State on 22 February, 2011

Gujarat High Court
Sheefa vs State on 22 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9888/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9888 of
2010 
 
=================================================
 

SHEEFA
AAVAR MEDICAL & EDUCATION TRUST THROUGH CHAIRMAN & 2 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
 

================================================= 
Appearance
: 
NANAVATY
ADVOCATES for Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
MS KJ BRAHMBHATT for Respondent(s) :
3, 
MSVARSHABRAHMBHATT for Respondent(s) : 3, 
MR DHAVAL D VYAS
for Respondent(s) : 4, 
MR DC DAVE for Respondent(s) : 5, 
MR PS
CHAMPANERI for Respondent(s) :
6, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 22/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

On
the request of counsel for the petitioners, case is adjourned. Post
the matter on 22.03.2011.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top