Gujarat High Court
State vs Pushpaben on 14 December, 2010
Gujarat High Court Case Information System
Print
SCA/6834/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6834 of 2010
With
SPECIAL
CIVIL APPLICATION No. 6837 of 2010
With
SPECIAL
CIVIL APPLICATION No. 6897 of 2010
To
SPECIAL
CIVIL APPLICATION No. 6899 of 2010
=================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
PUSHPABEN
P MAAKHECHA & 1 - Respondent(s)
=================================================
Appearance
:
Mr.PRANAV
DAVE, ASST GOVERNMENT PLEADER WITH Mr.SUNIT SHAH, ADVOCATE for
Petitioner(s) : 1 - 3.
MR SN THAKKAR for Respondent(s) : 1,
MR
PS CHAMPANERI for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 14/12/2010
COMMON ORAL
ORDER
Learned
advocate Mr.Sunit Shah for the petitioners makes a statement that the
Government will not proceed with the Show Cause Notices dated 30th
March 2010 till the next date of hearing.
Similarly
the learned advocates for the respondents appearing in each of these
matters state that the statements made by them earlier to continue
till the next date of hearing. Adjourned to 22nd December
2010. To be listed at 02.30 PM.
(RAVI
R. TRIPATHI, J.)
karim
Top