Gujarat High Court
Dhanrajbhai vs State on 29 July, 2011
Gujarat High Court Case Information System
Print
SCA/1298/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1298 of 2011
=========================================================
DHANRAJBHAI
MANJIBHAI ANJANA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MRNPCHAUDHARY
for
Petitioner(s) : 1,MRTUSHARCHAUDHARY for Petitioner(s) :
1,
GOVERNMENTPLEADER for Respondent(s) : 1,
NOTICESERVED for
Respondent(s) : 1,
MRHSMUNSHAW for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/07/2011
ORAL
ORDER
Learned
advocate Mr.N.P.Chaudhary for petitioner submitted that petitioner –
Dhanrajbhai Manjibhai Anjana has expired and therefore, his legal
heirs and representatives are required to be brought on record and
therefore, some time may be granted.
Considering
his request, the matter is adjourned to 30.8.2011.
[
H.K.RATHOD, J. ]
(vipul)
Top