Gujarat High Court High Court

Daxaben vs State on 10 May, 2011

Gujarat High Court
Daxaben vs State on 10 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6171/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6171 of 2011
 

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

 

DAXABEN
JAYANTILAL PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIPIN P JASANI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 10/05/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Bipin P. Jasani, learned advocate for the petitioner.

Notice,
returnable on 05.07.2011.

By
way of ad-interim relief, it is directed that status-quo, as existing
today, shall be maintained, till the next date of hearing.

In
addition to the normal mode of service, Direct Service, today, is
also permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top