Gujarat High Court High Court

Gondaliya vs State on 4 August, 2011

Gujarat High Court
Gondaliya vs State on 4 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9144/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9144 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 9413 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 9420 of 2011 

 

With


 

SPECIAL
CIVIL APPLICATION No. 9145 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 9207 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 9445 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 9475 of 2011 

 

With


 

SPECIAL
CIVIL APPLICATION No. 9255 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 9256 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 9257 of 2011
 

With


 

CIVIL
APPLICATION No. 8090 of 2011
 

With


 

CIVIL
APPLICATION No. 8548 of 2011
 

With


 

CIVIL
APPLICATION No. 8549 of 2011
 

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

 

GONDALIYA
KOMAL CHANDRAKANTBHAI & 8 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

 

 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1 - 9. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE M.R. SHAH
			
		
	

 

Date
: 04/08/2011 

 

 
ORAL
ORDER

Heard
the learned advocates appearing on behalf of the respective parties
finally. Arguments are concluded. At the request of Mr.Maulik
Nanavati, learned Assistant Government Pleader, S.O. to tomorrow
i.e. 5/8/2011 For Orders.

rafik						[M.R.
Shah, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top