Gujarat High Court
Premiben vs State on 11 January, 2011
Gujarat High Court Case Information System
Print
SCA/6553/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6553 of
2008
=========================================================
PREMIBEN
VALABHAI LAKUM - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MRBHUNESHCRUPERA
for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 - 2,
6,
RULE SERVED for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/01/2011
ORAL
ORDER
The
Registry has put up a Note, submitted by the learned advocate for the
petitioner dated 01.01.2011 for preponement of the case being Special
Civil Application No.6553 of 2008 which is directed to be listed on
11.02.2011.
This
Court is unable to take into consideration the said Note, which is
addressed to the learned Registrar(Judicial) of the High Court, as it
is not the proper manner to seek preponement of the case. The learned
advocate for the petitioner may take recourse to an appropriate
remedy.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top