Gujarat High Court High Court

Babubhai vs State on 31 January, 2011

Gujarat High Court
Babubhai vs State on 31 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/644/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 644 of 2011
 

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

 

BABUBHAI
RAVJIBHAI KANPARIYA & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DILIPL KANOJIYA for
Petitioner(s) : 1 - 5. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 31/01/2011 

 

 
ORAL
ORDER

It
is submitted by Mr.Kanojiya for the petitioners that notification
dated 2-9-2004 of the State Government has also been challenged by
way of Special Civil Application No.7554 of 2009 wherein the
following order has been passed on 30-9-2010:

“1.

Heard Mr.A.S.Vakil, learned advocate for the petitioner.

2.
Rule, returnable on 09th February 2011.”

In
view of the above, rule returnable on 09th February 2011.
Direct service is permitted.

(M.D.SHAH,J.)

radhan

   

Top