Gujarat High Court
State vs Bhavsinh on 18 August, 2010
Gujarat High Court Case Information System
Print
SCA/2103/1991 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2103 of 1991
==============================================================
STATE
OF GUJARAT THROUGH THE SECRETARY - Petitioner(s)
Versus
BHAVSINH
JAYMAL & 10 - Respondent(s)
==============================================================
Appearance
:
MR
DIPEN DESAI ASST GOVERNMENT PLEADER for
Petitioner(s) : 1,
None for Respondent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/10/2005
:
ORAL ORDER
BELOW NOTE FOR SPEAKING TO MINTUES DATED 21.10.2005:
Following
order dated 11.10.2005 transcribed in Special Civil Application
No.2103 of 1991;
?SLeave
to amend the prayer clause. Rule to the proposed heirs returnable on
27th October, 2005??
be
treated to have been passed in Civil Application No.9917 of 2005 in
SCA No.2103 of 1991 and the returnable date is now extended upto 22nd
November, 2005. Note dated 21.10.2005 stands disposed of accordingly.
Office
to place copy of the order accordingly on record of Civil Application
No.9917 of 2005.
[
M.R.Shah, J.]
=kailash=
Top