Gujarat High Court
State vs Bhavnaben on 22 February, 2010
Gujarat High Court Case Information System
Print
CA/2076/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2076 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13674 of 2009
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
BHAVNABEN
RAMESHBHAI MAKANI & 1 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
MR PJ KANABAR for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/02/2010
ORAL
ORDER
RULE.
Mr.P.J. Kanabar, learned advocate waives the service of notice of
rule on behalf of the respondents.
Present
application has been preferred by the applicants original
respondents to extend the time to file Affidavit-in-reply upto
23/2/2010.
Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments in the application, time to
file Affidavit-in-reply in the main Special
Civil Application is extended upto 23/2/2010. Rule is
made absolute accordingly.
[M.R.
SHAH, J.]
rafik
Top