Gujarat High Court High Court

Shaktisinh vs State on 16 March, 2011

Gujarat High Court
Shaktisinh vs State on 16 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8134/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8134 of 2010
 

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

SHAKTISINH
GOHIL LEADER OF OPPOSITE-GUJARAT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 5 - Respondent(s)
 

============================================= 
Appearance
: 
MR ANSHIN H DESAI for
Petitioner(s) : 1, 
MR KAMAL TRIVEDI AG with MS SANGEETA VISHEN AGP
for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) :
3 - 6. 
MR ASPI M KAPADIA for Respondent(s) : 3, 
SINGHI & CO
for Respondent(s) : 4, 
MR ABHISHEKH GUPTA for M/S TRIVEDI &
GUPTA for Respondent(s) : 5, 
MR MITUL K SHELAT for Respondent(s) :
6, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel appearing on behalf of the 4th respondent prays
for some time to place certain documents and facts on record.

Post
the matter on 20th April, 2011 at 2:30 p.m. before
appropriate bench. The case be not treated as part-heard with tied
up matter.

[S.J.MUKHOPADHAYA,
C.J.]

[ANANT
S. DAVE, J.]

//smita//

   

Top