Gujarat High Court High Court

Madina vs State on 5 September, 2011

Gujarat High Court
Madina vs State on 5 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8992/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8992 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 13000 of 2008
 

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

 

MADINA
JABIRHUSEN SHAIKH W/D O FJABIRHUSEN RASULMIYA & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 5. 
MS. JIRGA
JHAVERI, ASST. GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/09/2011 

 

 
 
ORAL
ORDER

RULE
returnable on 20th
September, 2011. Ms. Jirga Jhaveri, learned AGP waives
service of notice of RULE on behalf of respondent No.1

– State.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top