Gujarat High Court
Champaklal vs State on 4 March, 2011
Gujarat High Court Case Information System
Print
SCA/15368/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15368 of 2010
=================================================
CHAMPAKLAL
NARANJI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=================================================
Appearance :
MR
SAURABH M PATEL for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1, 5,
None for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
process fee be paid by 14th
March, 2011, failing which the writ petition shall stand dismissed
without further reference to the Bench.
In
case of non-compliance, the matter be listed on 23rd
March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J. ]
Sundar/*
Top