Gujarat High Court High Court

Kamleshbhai vs State on 17 November, 2011

Gujarat High Court
Kamleshbhai vs State on 17 November, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11789/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11789 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 17012 of 2011
 

 
 
=====================================================
 

KAMLESHBHAI
DHIRAJLAL RAICHADA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
CB UPADHYAYA for Petitioner(s) : 1, 
Ms.Asmita Patel, learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
MR KIRTIDEV R DAVE
for Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/11/2011 

 

 
 
ORAL
ORDER

Heard
Mr.C.B.Upadhyaya, learned advocate for the applicant, for some time.
It is submitted by him that in view of subsequent developments, he
may be permitted to move an application to prepone the hearing of
Special Civil Application No.17012 of 2011 and some time may be
granted.

List
on 22-11-2011.

(Smt.Abhilasha Kumari,J)

arg

   

Top