Gujarat High Court High Court

Fulbai vs State on 14 October, 2010

Gujarat High Court
Fulbai vs State on 14 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&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 & 3 - 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 MAHESH P PATEL for Respondent(s) : 4, 
MR
NP CHAUDHARY for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 14/10/2010  
ORAL ORDER

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

Respondent
Nos. 1 to 3 are granted three weeks’ time to file action taken
report.

Post
the matter on 18th
November, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[K.M.

THAKER, J.]

Sundar/*

   

Top