Gujarat High Court High Court

Virendrasinh vs State on 4 May, 2010

Gujarat High Court
Virendrasinh vs State on 4 May, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5000/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5000 of 2010
 

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

 

VIRENDRASINH
KODERSINH RATHOD POA GANGABEN WD/O UDESINGH BAV - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA PAREKH for
Petitioner(s) : 1, 
MR. AMIT P. PATEL, LEARNED ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 04/05/2010 

 

 
 
ORAL
ORDER

Mr.

M.A. Parekh, learned advocate for the petitioner has drawn the
attention of the Court to order dated 18.01.2010, rendered in Special
Civil Application No.261/2010, annexed at running page No.48 of the
paper-book, whereby the representation dated 11.01.2010 of the
petitioner for getting necessary information/documents has been
directed to be considered, within a period of six weeks from the date
of the receipt of the order. The learned advocate for the petitioner
states that the interest of justice would be met, if
the said representation is considered.

Mr.

Amit P. Patel, learned Assistant Government Pleader prays for some
time in order to take instructions in this regard. List on
12.05.2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top