Gujarat High Court High Court

Ganesh vs State on 19 April, 2011

Gujarat High Court
Ganesh vs State on 19 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3203/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE No. 3203 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 681 of
2009 
=========================================================

 

GANESH
RAMJIBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 35 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1 - 2.MR PP MAJMUDAR for Petitioner(s) : 1 - 2. 
MR
PRANAV DAVE, ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2,4 - 5. 
MR HS MUNSHAW for Respondent(s) :
3, 
MR HM PARIKH for Respondent(s) : 6 -
36. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/04/2011 

 

ORAL
ORDER

RULE.

Mr.Pranav Dave, learned Assistant Government Pleader waives the
service of notice of rule on behalf of the respondent Nos.1 and 2,
Mr.H.S. Munshaw, learned advocate waives the service of notice of
rule on behalf of the respondent No.3 and Mr.H.M. Parikh, learned
advocate waives the service of notice of rule on behalf of the
respondent Nos.3 to 36.

Present
application has been preferred by the applicants – original
petitioners for fixing early date of hearing of the main Special
Civil Application.

Considering
the order passed by the Division Bench in Letters Patent Appeal No.
64 of 2011 dtd.13/1/2011, Registry is directed to notify the main
petition being Special Civil Application No.681 of 2009 for final
hearing on 4th May, 2011 at the bottom of the First
Board. Rule is made absolute accordingly. No costs.

rafik							[M.R.
SHAH, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top