Gujarat High Court High Court

Maniben vs State on 20 January, 2010

Gujarat High Court
Maniben vs State on 20 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12881/2009	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 12881 of 2009
 


In


 


SPECIAL
CIVIL APPLICATION No. 11451 of 2004
 


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


MANIBEN
NAGJIBHAI JADAV & 7 - Petitioner(s)
 


Versus
 


STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR
BHUNESH C RUPERA for Petitioner(s) : 1 - 8. 
MR NEERAJ SONI,
ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 20/01/2010 

 

 
 
ORAL
ORDER

Rule.

Shri Neeraj Soni, learned advocate wavies service of Rule on behalf
of the respondent No.1.

Looking
to the averments made in the Civil Application, the matter is fixed
for hearing in the week commencing from 25th April, 2010.
Civil Application is allowed accordingly. Rule made absolute to the
aforesaid extent. No order as to costs.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top