Gujarat High Court High Court

Devraj vs State on 2 February, 2010

Gujarat High Court
Devraj vs State on 2 February, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2875/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2875 of 2009
 

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

 

DEVRAJ
JALABHAI DABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Petitioner(s) : 1, 
MS JIRGA JHAVERI ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 02/02/2010  
ORAL ORDER

Ms.

Jhaveri, learned AGP has submitted that additional affidavit is being
filed in the registry today and the copy thereof will be served on
the petitioner’s advocate. Since Mr. Paul, learned advocate for the
petitioner is not present, petition is adjourned so as to afford an
opportunity to petitioner’s advocate to go through the affidavit
which, as submitted by Ms. Jhaveri, is to be filed today on behalf of
the concerned respondent.

S.O.

to 19th February, 2010.

[K.M.Thaker,
J.]

kdc

   

Top