Gujarat High Court
Koli vs State on 29 June, 2010
Gujarat High Court Case Information System
Print
SCA/7329/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7329 of 2010
=============================================================
KOLI
SAVJIBHAI BHIKHABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT THRO' SECRETARY & 2 - Respondent(s)
=============================================================
Appearance :
MR
KL DAVE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=============================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 29/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
advocate Mr. Dave submits that another SCA No.7191 of 2010 and
another petition being SCA (Stamp) No.6794 of 2010 are all required
to be heard together and one of them is fixed for hearing on 5th
July, 2010. Therefore, S.O. to 5th
July, 2010 with the direction that all the three matters may be
listed together, and in the meantime, upon a copy being served on the
office of the learned Government Pleader, learned AGP may take
necessary instructions.
(D.H.WAGHELA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top