Gujarat High Court High Court

Fulbai vs State on 14 March, 2011

Gujarat High Court
Fulbai vs State on 14 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7166/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7166 of
2010 
=========================================================

 

FULBAI
VIHJI CHAUHAN SARPANCH OF PILUDA GRAM - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SIDDHARTH H DAVE for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2 - 3. 
NOTICE SERVED BY DS
for Respondent(s) : 2 - 3. 
MR HS MUNSHAW for Respondent(s) : 2 -
3. 
MR HEMANG M SHAH for Respondent(s) : 3, 
MR MAHESH P PATEL
for Respondent(s) : 4, 
MR NP CHAUDHARY for Respondent(s) : 4, 
MR
ASHISH M DAGLI for Respondent(s) : 5 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 14/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Sick
note of learned advocate Mr. S.H.Dave for the appellant is filed.
Case is therefore, adjourned.

Post
the matter on 25.4.2011.

(S.J.Mukhopadhaya,C.J.)

(Akil
Kureshi,J.)

(raghu)

   

Top