Gujarat High Court High Court

Rupal vs State on 15 November, 2011

Gujarat High Court
Rupal vs State on 15 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/384420/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3844 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6386 of 2002
 

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

 

RUPAL
P GANDHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Petitioner(s) : 1, 
MS KRINA CALLA AGP for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
MR NIKHILESH
J SHAH for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 04/09/2008 

 

 
ORAL
ORDER

Heard.

Looking
to the averments made in the application, the prayers which are made
in the application, the main matter which is of the year 2002, is
required to be heard as expeditiously as possible. In that view of
the matter, the main matter is fixed for hearing on 15th
October, 2008.

The
learned counsel for the parties are directed to complete the
pleadings, if not completed, before that date. It is clarified that
the matter will be proceeded, even if the reply is not filed by the
respondent

In
view of the above, the application is disposed of accordingly. Notice
is discharged.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top