Gujarat High Court High Court

Karshanbhai vs State on 19 July, 2011

Gujarat High Court
Karshanbhai vs State on 19 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8506/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8506 of
2011 
 
=========================================================


 

KARSHANBHAI
VALJIBHAI RABARI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR.D
K.PUJ for
Petitioners : 1 - 2. 
MS V.S.PATHAK LD. AGP for Respondents : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

Mr.

D.K.Puj, learned advocate for the petitioners submits that the
learned AGP has instruction to appear for all the respondents in the
matter. Learned AGP submits that she would waive service on behalf
of all the respondents. In view of this, office objection shall not
survive. Originally the matter was kept for final disposal on
18.07.2011, which is now extended up to 22.07.2011, as the service is
waived for all the respondents. Now the matter will come up on
22.07.2011.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top