Gujarat High Court High Court

Hazrat vs State on 15 November, 2011

Gujarat High Court
Hazrat vs State on 15 November, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12350/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12350 of
2011 
=========================================================

 

HAZRAT
MOULANA MEHBUB DARGAH MASJID AND QABARASTAN TRUST & 1 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO PRINCIPAL SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Petitioner(s) : 1 - 2. 
MS ASMITA PATEL, AGP for Respondent(s) : 1
- 3. 
NOTICE SERVED for Respondent(s) : 1, 4, 
NOTICE SERVED BY
DS for Respondent(s) : 1, 
MR IH SYED for Respondent(s) : 4, 
MR
VISHAL K SEVAK for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 15/11/2011  
ORAL ORDER

Ms.

Asmita Patel, learned Assistant Government Pleader prays for time in
order to file an affidavit in reply on behalf of respondent No.2.

The
request is objected to by the learned advocate for the petitioners.

It
is noticed by this Court, that the impugned order dated 12.8.2011 has
been passed by respondent No.2, therefore, it would be in the
interest of justice to grant an opportunity to the said respondent to
file an affidavit in reply.

List
on 08.12.2011.

[SMT.

ABHILASHA KUMARI, J.]

mrpandya

   

Top