Gujarat High Court
Ismail vs State on 31 July, 2008
Gujarat High Court Case Information System
Print
SCA/9295/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9295 of 2008
==========================================
ISMAIL
KADARBHAI LOTA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR
for Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1,
DS AFF.NOT FILED
(N) for Respondent(s) : 2 -
4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 31/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
learned Assistant Government Pleader states that affidavit-in-reply
shall be filed during the course of the day. Rejoinder, if any, to
be tendered on or before 6th August, 2008.
Matter
to be listed on 7th August, 2008.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top