Gujarat High Court
Navganbhai vs State on 15 March, 2011
Gujarat High Court Case Information System
Print
SCA/2519/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2519 of 2011
=========================================================
NAVGANBHAI
DEVDASBHAI PARMAR LEGAL HEIR OF KARSANBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MS
ANUJA S NANAVATI for
Petitioner(s) : 1,
MR JANAK RAVAL AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1,
DS AFF.NOT FILED
(N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/03/2011
ORAL
ORDER
It
is reported that due to malfunctioning in computer programme, the
cause list does not reflect names of the parties accurately and also
the names of the learned advocates appearing for the contesting
parties are not shown as per the record of the petition. The learned
counsel for the contesting parties have jointly requested for time
until Friday, i.e. 01.04.2011.
Hence,
Stand Over to 01.04.2011.
Ad-interim
relief, granted earlier, to continue till then.
(K.M.THAKER,
J.)
Amit
Top