Gujarat High Court High Court

Manjulaben vs State on 16 February, 2010

Gujarat High Court
Manjulaben vs State on 16 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6135/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6135 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 38 of 2009
 

 
 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
======================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

MANJULABEN
MANEKLAL KORALWALA & 3-Petitioners
 

Versus
 

STATE
OF GUJARAT & 5 - Respondents
 

======================================
Appearance : 
MR
PS CHAMPANERI for the Petitioners. 
MR UNMESH TRIVEDI, AGP for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 6. 
MR
SUDHANSHU PATEL for Respondent No.3. 
MR VH PATEL FOR HL PATEL
ADVOCATES for Respondent  (s) :
6, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/02/2010 

 

 
ORAL
JUDGMENT

1. Rule.

Mr.Unmesh Trivedi, learned Assistant Government Pleader waives
service of notice of Rule on behalf of respondent No.1, Mr.Sudhanshu
Patel, learned advocate waives service of notice of Rule on behalf of
respondent No.3 and Mr.V.H.Patel, learned advocate waives service of
notice of Rule on behalf of respondent No.6.

2. The
present Civil Application has been preferred by the applicants
original petitioners for fixing early date of hearing of main Special
Civil Application.

3. In
the facts and circumstances of the case and considering the order
passed by Division Bench dated 02/02/2009 in Letters Patent Appeal
No.73 of 2009, Registry is hereby directed to notify the main Special
Civil Application for final hearing in the week commencing from
08/03/2010. Rule is made absolute accordingly. No costs.

[M.R.SHAH,J]

*dipti

   

Top