Gujarat High Court High Court

M.P.Mamtora vs State on 13 November, 2008

Gujarat High Court
M.P.Mamtora vs State on 13 November, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1285220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 12852 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 13209 of 2004
 

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


 

M.P.MAMTORA
- Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
CK DIVAKARAN for Petitioner(s) : 1, 
MR VIPUL
MISTRY AGP for Respondent(s) : 1, 
MR HS MUNSHAW for Respondent(s)
: 2, 
None for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Having
heard learned counsel for the parties and considering the averments
made on oath by the applicant, who is a senior citizen, this Civil
Application for fixing early date of hearing, is allowed and the
Office is directed to place Special Civil Application No.13209 of
2004 for hearing in the last week of December, 2008.

(ANANT S. DAVE, J.)

*pvv

   

Top