Gujarat High Court High Court

Brijarajsinh vs State on 28 February, 2011

Gujarat High Court
Brijarajsinh vs State on 28 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2177/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2177 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 223 of 2011
 

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


 

BRIJARAJSINH
HEMANTSINH JADEJA - Petitioner
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=================================================
 
Appearance : 
MR
BM MANGUKIYA for Petitioner:MS BELA A PRAJAPATI for Petitioner: 
MR.
TUSHAR MEHTA, LD. GOVERNMENT PLEADER for Respondent:1, 
None for
Respondent : 2, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
 
COMMON
ORAL ORDER

The
time as requested on behalf of State is granted, as learned counsels
for other side have agreed for the said date, i.e. 4/3/2011.

Notice
in Special Civil Application No. 2177 of 2011, returnable on
4/3/2011. Learned GP waives service of notice for respondent no.1
State.

Prayer
is made in Special Civil Application No. 223 of 2011 for deleting
petitioner nos 6 & 10 respectively. Same is not objected and it
is submitted that now onwards those petitioner nos. 6 & 10 be
transposed to be respondent no. 6 & 7 respectively. Shri Devang
Vyas who appears for said parties has no objection in transposing
them as respondent no.6 & 7 in the petition.

Connected
civil application, if any, be placed on board along with the
petitions by next date of hearing.

Adjourned
to 4/3/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top