Gujarat High Court High Court

Pagi vs State on 17 February, 2011

Gujarat High Court
Pagi vs State on 17 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/824/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 824 of 2011
 

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

 

PAGI
GITABEN MAHASUKHBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAURABH MEHTA FOR MS ANUJA S NANAVATI
for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
NOTICE SERVED
for Respondent(s) : 3, 
MS KHYATI P HATHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
ORAL
ORDER

Ms.Khyati
P. Hathi, learned advocate for Mr.P.V.Hathi, learned counsel for
respondent No.4, prays for time, in order to file an
affidavit-in-reply.

Mr.Saurabh
Mehta, learned advocate for Ms.Anuja Nanavati, learned counsel for
the petitioner, submits that he shall be filing an application for
joining the affected parties as party-respondents Nos.5 and 6 to the
petition.

List
on 8.3.2011.

The
statement made by Mr.Hathi, learned counsel for respondent No.4 is
extended, till the next date of hearing.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top