Gujarat High Court High Court

Fatesang vs State on 22 January, 2010

Gujarat High Court
Fatesang vs State on 22 January, 2010
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3964/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3964 of 1992
 

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

 

FATESANG
BHAVANSANG BIN SIBHAIBHAI & 105 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
UNSERVED-EXPIRED
(N) for
Petitioner(s) : 1 - 5,7 - 17,19 - 25,27 - 29,31 - 35,37 - 39,41 -
46,48 - 51, 53,55 - 60,62 - 63,65 - 67,69 - 73, 76,78 - 82,85 - 95,97
- 102,104 - 105.NOTICE SERVED for Petitioner(s) : 6, 18, 26, 30, 36,
40, 47, 52, 54, 61, 64, 68,74 - 75, 77,83 - 84, 96, 103,MR HM JADEJA
for Petitioner(s) : 6, 18, 26, 30, 40, 52, 54, 64, 68, 75,83 - 84,
96,- for Petitioner(s) : 0.0.0  
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3 - 4. 
MR
SANJAY M AMIN for Respondent(s) : 3.2.1, 3.2.2, 3.2.3,3.2.4  
MR CH
VORA for Respondent(s) : 4.2.1  
RULE SERVED for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

PRINCIPAL
			REGISTRAR (JUDICIAL)
		
	

 

 
 


 

Date
: 22/01/2010 

 

 
 
ORAL
ORDER

No steps have been taken
by learned Advocates.

Matter be listed before
the Hon’ble Court for passing necessary orders.

(G
K Upadhyay)

Principal
Registrar (Judicial)

Nabila

   

Top