Gujarat High Court High Court

Rajnikant vs State on 24 September, 2010

Gujarat High Court
Rajnikant vs State on 24 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8736/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8736 of 2010
 

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

 

RAJNIKANT
GANESHBHAI PATEL & 149 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MK VAKHARIA for
Petitioner(s) : 1 - 150. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
MR BY MANKAD
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/09/2010 

 

ORAL
ORDER

Learned
advocate for the petitioners is in receipt of reply from respondents
no.1 and 3. He wants some time to take instructions with regard to
the same and file response, if required. In the meantime, the learned
advocate for the petitioners shall file one-page petitions. If court
fee is already paid, then the court fee is not required to be paid in
one-page petitions. Affirmation in one-page petitions is also
dispensed with. Adjourned to 6th October 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top