Gujarat High Court Case Information System
Print
SCA/2177/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2177 of 2011
With
SPECIAL
CIVIL APPLICATION No. 223 of 2011
=================================================
BRIJARAJSINH
HEMANTSINH JADEJA - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
=================================================
Appearance :
MR
BM MANGUKIYA for Petitioner:MS BELA A PRAJAPATI for Petitioner:
MR.
TUSHAR MEHTA, LD. GOVERNMENT PLEADER for Respondent:1,
None for
Respondent : 2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/02/2011
COMMON
ORAL ORDER
The
time as requested on behalf of State is granted, as learned counsels
for other side have agreed for the said date, i.e. 4/3/2011.
Notice
in Special Civil Application No. 2177 of 2011, returnable on
4/3/2011. Learned GP waives service of notice for respondent no.1
State.
Prayer
is made in Special Civil Application No. 223 of 2011 for deleting
petitioner nos 6 & 10 respectively. Same is not objected and it
is submitted that now onwards those petitioner nos. 6 & 10 be
transposed to be respondent no. 6 & 7 respectively. Shri Devang
Vyas who appears for said parties has no objection in transposing
them as respondent no.6 & 7 in the petition.
Connected
civil application, if any, be placed on board along with the
petitions by next date of hearing.
Adjourned
to 4/3/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top