Gujarat High Court High Court

Gangji vs State on 24 November, 2010

Gujarat High Court
Gangji vs State on 24 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/667/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 667 of 2003
 

 


 

With


 

SPECIAL
CIVIL APPLICATION No. 23740 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 23742 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 23745 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 23741 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 23739 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 7153 of 1998
 

With


 

SPECIAL
CIVIL APPLICATION No. 23743 of
2005 
=========================================================

 

GANGJI
DADUBHAI CHANDE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRANAV G DESAI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR
HS MUNSHAW for Respondent(s) : 2, 
RULE SERVED for Respondent(s) :
3 - 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				
 

				Date
: 23/11/2010 

 

 
					ORAL
ORDER

Mr.

Pranav G. Desai, learned advocate appearing for the petitioner in
Special Civil Application No.667 of 2003 has filed a leave note,
today, whereas Mr. H.S. Munshaw, learned advocate for respondent No.2
has filed a sick-note, today. Mr. Mehul Rathod, learned
advocate for respondents Nos.2 to 4 in Special Civil Application
No.23739 of 2005 has also filed a leave-note, today, as has Mr. D.G.
Chauhan learned advocate for respondents Nos.2 and 3 in Special Civil
Application No.7153 of 1998.

In
view of the above, list on 20.12.2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top