Gujarat High Court
Kaluji vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/4676/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4676 of 2011
=================================================
KALUJI
LAKSHMANJI MAGANJI & 2 - Petitioners
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 5 - Respondents
=================================================
Appearance :
MR
MAULIN G PANDYA for Petitioners : 1 - 3.
GOVERNMENT PLEADER for
Respondent: 1,
NOTICE SERVED BY DS for Respondents : 1 - 6, 6.2.2,
6.2.3, 6.2.4,6.2.5
HL PATEL ADVOCATES for Respondent : 2,
None
for Respondent : 6,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 27/06/2011
ORAL
ORDER
Learned
advocate Mr. Shyam Shelat appearing for respondent nos. 3 to 5
submitted that he has instruction to appear in this mater.
Vakalatnama is yet to be filed and as per his oral instruction
received, there is compliance with condition of Rajachitti. He is
seeking only a day’s time to place on record the documents indicating
compliance of Rajachitti. At his request matter is kept on 28/6/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top