Gujarat High Court High Court

Hafeez vs State on 3 September, 2010

Gujarat High Court
Hafeez vs State on 3 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5728/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5728 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 5732 of
2010 
=========================================================

 

HAFEEZ
RIZWAN MAHAMOOD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURAV CHUDASAMA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1 - 2, 4,6 - 7. 
MR DHAVAL
G NANAVATI for Respondent(s) : 3, 
MS MAMTA R VYAS for
Respondent(s) : 5, 
NOTICE SERVED BY DS for Respondent(s) :
8, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

Date
: 03/09/2010 

 

 
ORAL
ORDER

Heard
learned advocate Mr.Gaurav Chudasama on behalf of petitioner, learned
AGP Ms.Jirga Jhaveri on behalf of State Authority, learned advocate
Mr.Dhaval G. Nanavati on behalf of respondent No.3, learned advocate
Mrs.V.D.Nanavati on behalf of respondent No.4 and learned advocate
Ms.Mamta Vyas on behalf of respondent No.5.

Today,
learned advocate Mr.Gaurav Chudasama is agree that he will supply all
the annexures of affidavit in reply filed by respondent No.3 and 5
positively to learned advocate Mrs.V.D.Nanavati on or before
06.09.2010. Thereafter, learned advocate Mrs.V.D.Nanavati will take
instructions from respondent No.4. Therefore, the matter is adjourned
to 13.09.2010.

[H.K.RATHOD,
J.]

..mitesh..

   

Top