Gujarat High Court High Court

M vs State on 23 March, 2011

Gujarat High Court
M vs State on 23 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2889/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2889 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 10177 of 2010
 

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

 

M
P GHEDIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAYAN D PAREKH for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 23/03/2011 

 

ORAL
ORDER

This
application has been filed with a prayer to fix an early date of
hearing for Special Civil Application No.10177 of 2010.

Heard
Mr.Nayan D.Parekh, learned advocate for the applicant (original
petitioner), and perused the averments made in the application. For
reasons stated therein, the prayers made in the application deserve
to be granted.

Accordingly,
the application is allowed. It is directed that Special Civil
Application No.10177 of 2010 be fixed for final hearing in the month
of December, 2011.

The
application stands disposed of.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top