Gujarat High Court
Dhanji vs State on 17 June, 2008
Gujarat High Court Case Information System
Print
SCA/5670/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5670 of 2008
=========================================================
DHANJI
SHIVABHAI SOLANKI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
MM TIRMIZI for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 2 - 3.
MR PS CHAMPANERI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/06/2008
ORAL
ORDER
After
second call of the said matter, learned advocate, Mr.M.M.Tirmizi, is
absent. Learned advocate for the opponent, Mr.P.S.Champaneri stated
that in said petition, there are serious allegations and affidavit is
required to be filed. He prayed for time. One week time is granted.
Stand Over to 25.6.2008.
(Z.K.SAIYED,
J.)
ashish//
Top