Gujarat High Court
Fatesang vs State on 22 January, 2010
Gujarat High Court Case Information System
Print
SCA/3964/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3964 of 1992
=========================================================
FATESANG
BHAVANSANG BIN SIBHAIBHAI & 105 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
UNSERVED-EXPIRED
(N) for
Petitioner(s) : 1 - 5,7 - 17,19 - 25,27 - 29,31 - 35,37 - 39,41 -
46,48 - 51, 53,55 - 60,62 - 63,65 - 67,69 - 73, 76,78 - 82,85 - 95,97
- 102,104 - 105.NOTICE SERVED for Petitioner(s) : 6, 18, 26, 30, 36,
40, 47, 52, 54, 61, 64, 68,74 - 75, 77,83 - 84, 96, 103,MR HM JADEJA
for Petitioner(s) : 6, 18, 26, 30, 40, 52, 54, 64, 68, 75,83 - 84,
96,- for Petitioner(s) : 0.0.0
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
None for Respondent(s) : 3 - 4.
MR
SANJAY M AMIN for Respondent(s) : 3.2.1, 3.2.2, 3.2.3,3.2.4
MR CH
VORA for Respondent(s) : 4.2.1
RULE SERVED for Respondent(s) :
5,
=========================================================
CORAM
:
PRINCIPAL
REGISTRAR (JUDICIAL)
Date
: 22/01/2010
ORAL
ORDER
No steps have been taken
by learned Advocates.
Matter be listed before
the Hon’ble Court for passing necessary orders.
(G
K Upadhyay)
Principal
Registrar (Judicial)
Nabila
Top