Gujarat High Court High Court

Manjulaben vs State on 27 August, 2008

Gujarat High Court
Manjulaben vs State on 27 August, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/30973/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 30973 of 2007
 

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

 

MANJULABEN
PUNJALAL DABHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 27/08/2008 

 

 
 
ORAL
ORDER

By
order dated 14th July, 2008, the petition was admitted and
rule is made returnable on 27th August, 2008.

Today,
Mr. Dwivedi, learned AGP, is not present and request on his behalf
for adjournment is made.

Office
is directed to place this matter for final hearing in due course.

[K.M.Thaker,
J.]

kdc