Gujarat High Court High Court

Ajra vs State on 1 July, 2011

Gujarat High Court
Ajra vs State on 1 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1628/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1628 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4998 of 2009
 

WITH


 

LETTERS
PATENT APPEAL No. 1655 of 2009
 

IN


 

SPECIAL
CIVIL APPLICATION No. 5213 of 2009
 

WITH


 

LETTERS
PATENT APPEAL No. 1656 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 5225 of 2009
 

TO


 

LETTERS
PATENT APPEAL No. 1672 of 2009 

 

In


 

SPECIAL
CIVIL APPLICATION No. 5218 of 2009
 

WITH


 

LETTERS
PATENT APPEAL No. 1683 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 5034 of 2009
 

TO


 

LETTERS
PATENT APPEAL No. 1701 of 2009 

 

In


 

SPECIAL
CIVIL APPLICATION No. 5223 of 2009
 

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

AJRA
HIMMATKUMAR NARANBHAI & 3 - Appellants
 

Versus
 

STATE
OF GUJARAT & 4 - Respondents
 

====================================== 
Appearance
:
 

MR
SP MAJMUDAR for Appellants.
 

MR
KAMAL B TRIVEDI, ADVOCATE GENERAL WITH MS SANGEETA VISHAN, AGP for
Respondents.
 

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

	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE V. M. SAHAI
			
		
		 
			 
				 

 

				
			
			 
				 

and
			
		
		 
			 
				 

 

				
			
			 
				 

HONOURABLE
				MR.JUSTICE G.B.SHAH
			
		
	

 

 
 


 

Date
: 01/07/2011 
COMMON ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Mr.

Kamal Trivedi, learned Advocate General assisted by Ms. Sangeeta
Vishan, Assistant Government Pleader for respondents states that the
matter is under consideration of the State Government and the
Committee of the State Government has submitted its report and final
decision is to be taken by the State Government and, therefore,
sometime is required. He further states that six weeks further time
be granted. The prayer is accepted and six weeks time is allowed to
learned Advocate General so that the decision of the State Government
may be placed before the Court on the next date. List on 11.08.2011.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[G. B. SHAH, J.]

Savariya

   

Top