Gujarat High Court High Court

Chavda vs State on 21 March, 2011

Gujarat High Court
Chavda vs State on 21 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/11107/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11107 of 2007
 

To


 

SPECIAL
CIVIL APPLICATION No. 11115 of 2007
 

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

 

CHAVDA
GANPATSINH BABAJI & 8 - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MS
SRUSHTI A THULA for
Petitioner(s) : 1
- 9. 
GOVERNMENT
PLEADER for
Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for
Respondent(s) : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/10/2007 

 

 
 
ORAL
ORDER

Learned
AGP Mr. Umang Oza for the State Authority submits that in these
matters, learned Advocate General is appearing who is busy before
another bench and, therefore, he prays that these matters may be
adjourned. Hence, the matters are adjourned to 16.10.2007.

(H.K.

Rathod,J.)

Vyas

   

Top