Gujarat High Court
Jhintrabhai vs State on 17 March, 2011
Gujarat High Court Case Information System
Print
SCA/3257/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3257 of 2011
=================================================
JHINTRABHAI
NEVABHAI BHABHOR - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
MA KHARADI for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 17/03/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms
Krina P Calla, learned AGP accepts and waives notice on behalf of the
State of Gujarat. The counsel for the petitioner will serve a copy
of the paper book on her by tomorrow.
Notice
be issued on respondent No. 2. Direct notice is permitted.
Post
the matter on 27th April, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/*
Top