Gujarat High Court
Akabari vs State on 5 August, 2011
Gujarat High Court Case Information System
Print
SCA/6858/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6858 of 2010
With
CIVIL
APPLICATION No. 7678 of 2011
In
SPECIAL CIVIL APPLICATION No. 8396 of 2011
With
SPECIAL
CIVIL APPLICATION No. 8359 of 2011
With
CIVIL
APPLICATION No. 6481 of 2010
In
SPECIAL CIVIL APPLICATION No. 6858 of 2010
With
SPECIAL
CIVIL APPLICATION No. 8396 of 2011
=========================================================
AKABARI
KAUSHIK HANSRAJBHAI & 21 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1 - 22.
GOVERNMENT PLEADER for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/08/2011
ORAL
ORDER
Considering
request made by learned AGP Mr. Maulik Nanavati appearing for
respondent stat authority, these matters are adjourned to 09/08/2011
at 2:30 p.m. for final hearing as learned advocate Mr. Pujara
appearing for petitioners has no objection if these matters are
adjourned to 09/08/2011.
(H.K.RATHOD,
J.)
(ila)
Top