Gujarat High Court
Himaben vs State on 22 February, 2010
Gujarat High Court Case Information System
Print
SCA/1626/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1626 of 2010
=========================================
HIMABEN
ASHWINBHAI BAROT & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
Jigar G Gadhavi for
Petitioners : 1 - 5.MR Amit M Barot for Petitioners : 1 -
5.
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 22/02/2010
ORAL
ORDER
Learned
AGP appears on advance copy and submits that interim relief granted
by Division Bench in Letters Patent Appeal No.153 of 2010 is likely
to be modified as the State Government proposes to file an
application for early hearing of the appeal itself or modification of
the interim relief. It was on that basis requested that hearing of
this petition may be postponed till 8th March 2010.
Hence, S.O. to 9th March 2010,
with liberty to the petitioner to move present petition for interim
relief in case of necessity.
(D.H.Waghela,
J.)
Jyoti
Top