Gujarat High Court
Nirubhai vs State on 9 July, 2010
Gujarat High Court Case Information System
Print
CA/6909/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6909 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7725 of 2002
=========================================================
NIRUBHAI
VAJUBHA SARVAIYA & 16 - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DG SHUKLA for
Petitioner(s) : 1 - 17.
MR UA TRIVEDI, LD.ADDL.GOVERNMENT PLEADER
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/07/2010
ORAL
ORDER
Heard.
Looking to the relief prayed for in the application, it is nothing
but allowing the main petition since it is the final relief. Hence,
it would not be appropriate to grant the same. However, at the
request of the learned advocate for the applicants, the main
petition is fixed for final hearing on 12th
August 2010.
In
view of aforesaid, the present application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
Aakar
Top