Gujarat High Court
Memunabibi vs State on 19 July, 2011
Gujarat High Court Case Information System
Print
SCA/7840/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7840 of 2011
=================================================
MEMUNABIBI
AHMED MOHAMMADLALA - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
=================================================
Appearance
:
MR APURVA R KAPADIA for
Petitioner(s) : 1,
Mr N J Shah, Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 19/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
AGP states that he shall be filing his affidavit-in-reply on behalf
of respondents on or before 26.7.2011. Two days’ time thereafter is
allowed to the petitioner to file affidavit-in-rejoinder.
List
on 28.7.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top