Gujarat High Court High Court

Harisingh vs State on 16 August, 2011

Gujarat High Court
Harisingh vs State on 16 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7269/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7269 of 2011
 

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

HARISINGH
M GADHVI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR PH PATHAK for Petitioner(s)
: 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 16/08/2011 

 

 
ORAL
ORDER

1.0 Learned
advocate Mr. PH Pathak for the petitioner moves draft amendment. The
same is allowed.

2.0 The
learned advocate for the petitioner wants to produce the evidence led
by both the parties and also to produce the application, if any,
filed requesting for production of ‘Muster Roll’ by the
establishment. At his request, the matter is adjourned to 29th
August 2011.

[
Ravi R. Tripathi, J. ]

hiren

   

Top