Gujarat High Court High Court

Kapil vs State on 18 November, 2011

Gujarat High Court
Kapil vs State on 18 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16000/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16000 of 2011
 

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


 

KAPIL
KASWALA,PRESIDENT OF SHIV SHAKTI APARTMENT-D & 1 - Petitioners
 

Versus
 

STATE
OF GUJARAT THRO SECRETARY & 2 - Respondents
 

=========================================================
Appearance : 
MS.
KRUTI M SHAH for Petitioners : 1 - 2. 
GOVERNMENT PLEADER for
Respondent: 1, 
None for Respondents : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 18/11/2011 

 

 
 
ORAL
ORDER

Ms.

Shah, learned advocate appearing for the petitioners requests for
time for production of appropriate notification indicating change in
the original plan. At her request, matter is adjourned to 25.11.2011.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top