Gujarat High Court High Court

Ajaybhai vs State on 10 October, 2011

Gujarat High Court
Ajaybhai vs State on 10 October, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/128/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 128 of 2011
 

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

 

AJAYBHAI
MAGANBHAI AMBALIYA - PETITIONER
 

Versus
 

STATE
OF GUJARAT & 4 - RESPONDENT
 

=========================================================
 
Appearance
: 
MR
M.P. SHAH for
PETITIONER : 1,                                               MS.
KRUTI M SHAH for PETITIONER : 1, 
GOVERNMENT PLEADER for RESPONDENT
: 1, 
None for RESPONDENT : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 10/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Office
objections to be removed on or before 21st October 2011,
failing which, the matter shall stand dismissed for non-prosecution.

(A.L.Dave,
Actg.CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top