Gujarat High Court High Court

Kishanbhai vs State on 9 May, 2011

Gujarat High Court
Kishanbhai vs State on 9 May, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16299/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16299 of 2010
 

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

 

KISHANBHAI
HARGOVANDAS PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.D
K.PUJ for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) : 1 - 4. 
MR KEYUR A VYAS
for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. D.K.Puj for the Petitioner requests that the matter may
be adjourned beyond vacation with consent of learned APP Mr. Pranav
Dave.

Therefore,
the matter is adjourned to 27.6.2011.

Ad-interim
relief granted earlier to continue till then.

(Rajesh
H. Shukla,J)

Jayanti

   

Top