Gujarat High Court
Danabhai vs State on 3 August, 2011
Gujarat High Court Case Information System
Print
SCA/8612/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8612 of 2011
=========================================================
DANABHAI
NATHABHAI PATEL SINCE DECEASED THROUGH LEGAL HEIRS - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIJAY N RAVAL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
RULE SERVED BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Two
weeks’ time, as prayed for by learned Assistant Government Pleader
Mis Jirga Jhaveri, is allowed to file affidavit-in-reply.
List
on 18th August 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top