Gujarat High Court
Devraj vs State on 2 February, 2010
Gujarat High Court Case Information System
Print
SCA/2875/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2875 of 2009
=========================================================
DEVRAJ
JALABHAI DABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Petitioner(s) : 1,
MS JIRGA JHAVERI ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 02/02/2010
ORAL ORDER
Ms.
Jhaveri, learned AGP has submitted that additional affidavit is being
filed in the registry today and the copy thereof will be served on
the petitioner’s advocate. Since Mr. Paul, learned advocate for the
petitioner is not present, petition is adjourned so as to afford an
opportunity to petitioner’s advocate to go through the affidavit
which, as submitted by Ms. Jhaveri, is to be filed today on behalf of
the concerned respondent.
S.O.
to 19th February, 2010.
[K.M.Thaker,
J.]
kdc
Top