Gujarat High Court High Court

Memunabibi vs State on 19 July, 2011

Gujarat High Court
Memunabibi vs State on 19 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7840/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7840 of 2011
 

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

MEMUNABIBI
AHMED MOHAMMADLALA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
 

================================================= 
Appearance
: 
MR APURVA R KAPADIA for
Petitioner(s) : 1, 
Mr N J Shah, Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Learned
AGP
states that he shall be filing his affidavit-in-reply on behalf
of respondents on or before 26.7.2011. Two days’ time thereafter is
allowed to the petitioner to file affidavit-in-rejoinder.

List
on 28.7.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top