Gujarat High Court High Court

Moti vs State on 7 February, 2011

Gujarat High Court
Moti vs State on 7 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10583/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10583 of 2009
 

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


 

MOTI
MAJAR KABRASTAN, VARIYAV TRUST & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT, THROUGH PRINCIPAL SECRETARY & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KK TRIVEDI for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 5, 
MR DHAVAL G NANAVATI for Respondent(s) :
2, 
MR MD PANDYA for Respondent(s) : 3, 
NOTICE SERVED BY DS for
Respondent(s) : 4, 
MR LR PATHAN for Respondent(s) :
6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 07/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of illness of Mr. M.D. Pandya, counsel for 3rd
respondent, case is adjourned. Post the matter on 9.3.2011.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top