Gujarat High Court High Court

Kaluji vs State on 7 July, 2011

Gujarat High Court
Kaluji vs State on 7 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4676/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4676 of 2011
 

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


 

KALUJI
LAKSHMANJI MAGANJI & 2 - Petitioners
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 5 - Respondents
 

=================================================
 
Appearance : 
MR
MAULIN G PANDYA for Petitioners : 1 - 3. 
GOVERNMENT PLEADER for
Respondent: 1, 
NOTICE SERVED BY DS for Respondents : 1 - 6, 6.2.2,
6.2.3, 6.2.4,6.2.5  
HL PATEL ADVOCATES for Respondent : 2, 
None
for Respondent : 6, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 27/06/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Shyam Shelat appearing for respondent nos. 3 to 5
submitted that he has instruction to appear in this mater.
Vakalatnama is yet to be filed and as per his oral instruction
received, there is compliance with condition of Rajachitti. He is
seeking only a day’s time to place on record the documents indicating
compliance of Rajachitti. At his request matter is kept on 28/6/2011.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top