Gujarat High Court High Court

Radhaben vs State on 19 April, 2011

Gujarat High Court
Radhaben vs State on 19 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3938/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 3938 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3954 of
2011 
=========================================================

 

RADHABEN
MANUBHAI PATEL & 5 - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MR
GIRISH M DAS for
Petitioner(s) : 1 - 6. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 19/04/2011 

 

 
 
ORAL
ORDER

The
learned advocate for the applicants has moved a Draft Amendment. The
same is granted and may be carried out within a period of one week
from today.

Heard
Mr. G.M. Das, learned advocate for the applicants.

Notice,
returnable on 10.05.2011.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top