Gujarat High Court
State vs Swami on 13 July, 2011
Gujarat High Court Case Information System
Print
SA/214/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 214 of 2010
=========================================================
STATE
OF GUJARAT - Appellant(s)
Versus
SWAMI
VIVEKANAND CO.OP.HOUSING SOCIETY & 1 - Defendant(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1,
MR GAURAV
S MATHUR for Defendant(s) : 1,
MR ASHISH M DAGLI for Defendant(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 25/04/2011
ORAL
ORDER
Ms.Pathak,
learned A.G.P., seeks time to submit paper-book of documents to be
relied upon by her.
Time,
as sought for, is granted upto 28.04.2011.
S.O.
to 28.04.2011.
(BELA
TRIVEDI, J.)
Hitesh
Top