Gujarat High Court
Baria vs State on 26 April, 2011
Gujarat High Court Case Information System
Print
SCA/4969/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4969 of 2011
=========================================================
BARIA
VASANTKUMAR HAMIRSINH & 10 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
ND GOHIL for
Petitioner(s) : 1 - 11.
MR MAULIK G NANAVAIT, ASSTT.GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 - 3.
MS
KHYATI P HATHI for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 26/04/2011
ORAL
ORDER
The
learned advocate for the petitioner prays for permission to file
one-page petitions in respect of petitioners Nos.2 to 9 and for
dispensation of filing of separate annexures and Vakalatnama, as the
petitioners have already signed separate Vakalatnamas which have been
appended to the petition.
Permission
to file one-page petitions is granted with liberty to dispense with
filing of separate annexures and Vakalatnamas which are already
there. The said petitions be filed on, or before 02.05.2011.
List
on 03.05.2011.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top