Gujarat High Court High Court

Rabari vs State on 25 July, 2011

Gujarat High Court
Rabari vs State on 25 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5712/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5712 of 2011
 

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

 

RABARI
VIHABHAI GOVABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1, 
MR
RASHESH RINDANI, ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 25/07/2011 

 

ORAL
ORDER

Pursuant
to order dated 09.05.2011, respondent No.3, Shri K.G.Waghela, Deputy
Superintendent of Police, Siddhpur Division, District: Patan, has
filed an Affidavit, affirmed on 13.07.2011. Annexed therewith at
Annexure-RIII is a Report by the Deponent addressed to the learned
Government Pleader made pursuant to order dated 09.05.2011 of this
Court. A perusal thereof indicates that in spite of three meetings
being held between the hostile communities on different dates and in
spite of intervention of community leaders and the Deponent himself,
no solution has been arrived at.

List
on 27.07.2011. The learned Assistant Government Pleader may request
the learned Government Pleader to remain present on that date.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top