Gujarat High Court Case Information System
Print
CA/2000/2010 1/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2000 of 2010
In
Special
Civil Application No.11852 of 2009
With
CIVIL
APPLICATION No. 2001 of 2010
In
Special
Civil Application No.11851 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
STATE
OF GUJARAT
Versus
Somabhai
Rudabhai Meriya
=========================================================
Appearance :
MR
MR Mengdey, AGP for Applicant(s): 1-2
MR
Bharat T.Rao for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/02/2010
ORAL
JUDGMENT
Rule.
Shri B.T.Rao, learned advocate waives service of notice of rule on
behalf of the respondent- original petitioner.
Present
applications have been preferred by the applicants original
respondents to extend the time for filing the Affidavit-in-reply and
allow the applicants herein to place affidavit-in-reply on record of
the main petition. As the application is not opposed by Shri
B.T.Rao, learned advocate appearing on behalf of respondents-
original petitioners, time to file affidavit-in-reply is extended
upto 19th February, 2010. Consequently, applicants are
permitted to place Affidavit-in-reply on record of the main
petition.
Rule
is made absolute in each of the applications. No costs.
(M.R.SHAH,
J.)
(ashish)
Top