Gujarat High Court High Court

Chandubhai vs State on 30 March, 2010

Gujarat High Court
Chandubhai vs State on 30 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10439/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10439 of 1994
 

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

 

CHANDUBHAI
I,KOLI & 40 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YN OZA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/03/2010
 

ORAL
ORDER

The
matter was posted before this Court on 19th March 2010
and on that day, the matter was adjourned to today.

When
this matter came up for admission hearing before this Court on 11th
September 1996, this Court (Coram : Miss R. M. Doshit, J) passed the
following order :

Rule.

To
be heard with Slp.C.A. No.11071/93.

Ad-interim
order is continued.

It
is pertinent to note that the issue involved in the present petition
is squarely covered by the decision rendered in Special
Civil Application No.11071 of 1993. However, as the learned
advocate for the petitioner
prays for time. Hence, the matter is adjourned to 07th
April 2010.

(K.S.

Jhaveri, J)

Aakar

   

Top