Gujarat High Court High Court

Baria vs State on 26 April, 2011

Gujarat High Court
Baria vs State on 26 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4969/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4969 of 2011
 

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

 

BARIA
VASANTKUMAR HAMIRSINH & 10 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ND GOHIL for
Petitioner(s) : 1 - 11. 
MR MAULIK G NANAVAIT, ASSTT.GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 - 3. 
MS
KHYATI P HATHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 26/04/2011 

 

ORAL
ORDER

The
learned advocate for the petitioner prays for permission to file
one-page petitions in respect of petitioners Nos.2 to 9 and for
dispensation of filing of separate annexures and Vakalatnama, as the
petitioners have already signed separate Vakalatnamas which have been
appended to the petition.

Permission
to file one-page petitions is granted with liberty to dispense with
filing of separate annexures and Vakalatnamas which are already
there. The said petitions be filed on, or before 02.05.2011.

List
on 03.05.2011.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top