Gujarat High Court
I vs State on 16 December, 2010
Gujarat High Court Case Information System
Print
SCA/3023/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3023 of 2003
=================================================
I
R C G - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance :
MR
MA KHARADI for Petitioner(s) : 1 - 2.
MR KAMAL TRIVEDI, ADVOCATE
GENERAL with MS SANGEETA VISHEN, AGP for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/10/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
respondent State is allowed two weeks’ time to file affidavit
giving details of developments if any taken in the meantime.
Post
the matter on 25th November, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
Sundar/*
Top