Gujarat High Court High Court

Sarbaiben vs State on 13 December, 2010

Gujarat High Court
Sarbaiben vs State on 13 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9857/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9857 of 2010
 

In


 

SECOND
APPEAL No. 192 of 2010
 

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

 

SARBAIBEN
UMARBHAI BAMB (WIDOW) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8, 1.2.9,1.2.10 MR PP MAJMUDAR for Petitioner(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9,1.2.10  
RULE
NOT RECD BACK for Respondent(s) : 1, 
RULE SERVED for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 13/12/2010 

 

 
 
ORAL
ORDER

As
the rule is not received back, the matter is adjourned to 28.12.2010.
Interim relief is extended till then. However, it is clarified that
learned advocate Mr. Majmudar shall hand over a copy of the Memo to
learned AGP Ms. Pathak, failing which interim relief shall stand
vacated on the next occasion.

(Rajesh
H. Shukla, J.)

(hn)

   

Top