Gujarat High Court High Court

Premiben vs State on 11 January, 2011

Gujarat High Court
Premiben vs State on 11 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6553/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6553 of
2008 
=========================================================

 

PREMIBEN
VALABHAI LAKUM - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRBHUNESHCRUPERA
for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 2,
6, 
RULE SERVED for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 11/01/2011 

 

ORAL
ORDER

The
Registry has put up a Note, submitted by the learned advocate for the
petitioner dated 01.01.2011 for preponement of the case being Special
Civil Application No.6553 of 2008 which is directed to be listed on
11.02.2011.

This
Court is unable to take into consideration the said Note, which is
addressed to the learned Registrar(Judicial) of the High Court, as it
is not the proper manner to seek preponement of the case. The learned
advocate for the petitioner may take recourse to an appropriate
remedy.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top