Gujarat High Court
Muradali vs State on 23 March, 2011
Gujarat High Court Case Information System
Print
SCA/1228/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1228 of 2011
=====================================================
MURADALI
KARAMALI LAKHANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=====================================================
Appearance :
MR
BD KARIA for Petitioner(s) : 1,
Mr.M.G.Nanavati,learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 2 - 4.
NOTICE SERVED BY DS for Respondent(s) : 2 -
4.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/03/2011
ORAL
ORDER
Mr.M.G..Nanavati,
learned Assistant Government Pleader prays for time, in order to file
an affidavit-in-reply.
Mr.B.D.Karia,
learned advocate for the petitioner states that the petitioner is 78
years old and his pension has been stopped after receiving it for 5
years, therefore, he is in financial constraints, due to ill-health.
The
reply be filed on, or before, 31-3-2011.
List
on 31-3-2011.
(Smt.Abhilasha Kumari,J)
arg
Top