Gujarat High Court High Court

Gagan vs State on 1 February, 2010

Gujarat High Court
Gagan vs State on 1 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14664/2008	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION NO.14664 of 2008
 

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


 

GAGAN
S SETHI AND OTHERS - PETITIONERS
 

Versus
 

STATE
OF GUJARAT AND OTHERS - Respondent(s)
 

=============================================
Appearance : 
MR
AMIT PANCHAL WITH MS SHIVANI RAJPUROHIT FOR PETITIONERS
 

MR
KAMAL TRIVEDI, AG, WITH MS SK VISHEN AGP FOR R-1
 

MR
PS CHAMPANERI FOR R-4
 

MRS
VD NANAVAI FOR R-5 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 01/02/2010 

 

ORAL
ORDER

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

Learned
Advocate General submitted that family heads of 36 families have
approached the State of which identification is going on. Counsel
appearing on behalf of the petitioner while accepted the same
submitted that in 8 cases deportation order has already been passed
by the State Government and sought for further two weeks’ time to
produce the heads of the rest of the families.

In
this background, case is adjourned for two weeks. Post on
25.02.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top