Gujarat High Court
Rameshbhai vs State on 2 September, 2011
Gujarat High Court Case Information System
Print
SCA/13122/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13122 of 2011
=================================================
RAMESHBHAI
CHATURDAS PATEL & 1 - Petitioners
Versus
STATE
OF GUJARAT THROUGH SECRETARY - Respondent
=================================================
Appearance :
MRCHIRAGBPATEL
for Petitioners : 1 - 2.
GOVERNMENT PLEADER for
Respondent:
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 02/09/2011
ORAL
ORDER
Shri
Patel, learned advocate for the petitioners seeks time to place on
record amendment to indicate that the petitioners are representatives
of residential area of “Krushnanagar”, and on their
behalf they have been consistently making efforts for securing
separate Village Panchayat. At his request matter is kept on
6/9/2011.
[
S.R. BRAHMBHATT, J ]
/vgn
Top