Gujarat High Court
Fulbai vs State on 14 March, 2011
Gujarat High Court Case Information System
Print
SCA/7166/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7166 of
2010
=========================================================
FULBAI
VIHJI CHAUHAN SARPANCH OF PILUDA GRAM - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
SIDDHARTH H DAVE for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 - 3.
NOTICE SERVED BY DS
for Respondent(s) : 2 - 3.
MR HS MUNSHAW for Respondent(s) : 2 -
3.
MR HEMANG M SHAH for Respondent(s) : 3,
MR MAHESH P PATEL
for Respondent(s) : 4,
MR NP CHAUDHARY for Respondent(s) : 4,
MR
ASHISH M DAGLI for Respondent(s) : 5 -
8.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Sick
note of learned advocate Mr. S.H.Dave for the appellant is filed.
Case is therefore, adjourned.
Post
the matter on 25.4.2011.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J.)
(raghu)
Top