Gujarat High Court
Hazrat vs State on 17 October, 2011
Gujarat High Court Case Information System
Print
SCA/12350/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12350 of 2011
=========================================================
HAZRAT
MOULANA MEHBUB DARGAH MASJID AND QABARASTAN TRUST & 1 -
Petitioner(s)
Versus
STATE
OF GUJARAT THRO PRINCIPAL SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1 - 2.
MS ASMITA PATEL LEARNED ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1 - 3.
NOTICE SERVED for
Respondent(s) : 1,4 - 5.
NOTICE SERVED BY DS for Respondent(s) :
1, 5,
MR IH SYED for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/10/2011
ORAL
ORDER
Mr.Rajan
J. Patel, learned advocate submits that the Vakalatnama on behalf of
respondent No.5 has been filed by Mr.V.K. Sevak, learned advocate in
the Registry, today, and the affidavit-in-reply shall also be filed
in the Registry, shortly. However, Mr.I.H. Syed, learned advocate for
respondent No.4, has filed a leave-note, today.
List
on 20.10.2011.
(Smt.
Abhilasha Kumari, J.)
rakesh/
Top