Gujarat High Court High Court

Appearance : vs Rule on 19 February, 2010

Gujarat High Court
Appearance : vs Rule on 19 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2000/2010	 1/ 2	JUDGMENT 
 
 

	

 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2000 of 2010
 

In


 

Special
Civil Application No.11852 of 2009
 

With


 

CIVIL
APPLICATION No. 2001 of 2010
 

In


 

Special
Civil Application No.11851 of 2009
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
========================================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

STATE
OF GUJARAT
 

Versus
 

Somabhai
Rudabhai Meriya
 

=========================================================
 
Appearance : 
MR
MR Mengdey, AGP for Applicant(s): 1-2                               

 

MR
Bharat T.Rao for Opponent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
 
ORAL
JUDGMENT

Rule.

Shri B.T.Rao, learned advocate waives service of notice of rule on
behalf of the respondent- original petitioner.

Present
applications have been preferred by the applicants original
respondents to extend the time for filing the Affidavit-in-reply and
allow the applicants herein to place affidavit-in-reply on record of
the main petition. As the application is not opposed by Shri
B.T.Rao, learned advocate appearing on behalf of respondents-
original petitioners, time to file affidavit-in-reply is extended
upto 19th February, 2010. Consequently, applicants are
permitted to place Affidavit-in-reply on record of the main
petition.

Rule
is made absolute in each of the applications. No costs.

(M.R.SHAH,
J.)

(ashish)

   

Top