Gujarat High Court High Court

Koli vs State on 29 June, 2010

Gujarat High Court
Koli vs State on 29 June, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7329/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7329 of 2010
 

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


 

KOLI
SAVJIBHAI BHIKHABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO' SECRETARY & 2 - Respondent(s)
 

=============================================================
 
Appearance : 
MR
KL DAVE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 29/06/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
advocate Mr. Dave submits that another SCA No.7191 of 2010 and
another petition being SCA (Stamp) No.6794 of 2010 are all required
to be heard together and one of them is fixed for hearing on 5th
July, 2010. Therefore, S.O. to 5th
July, 2010 with the direction that all the three matters may be
listed together, and in the meantime, upon a copy being served on the
office of the learned Government Pleader, learned AGP may take
necessary instructions.

(D.H.WAGHELA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top