Gujarat High Court High Court

Sajid vs State on 2 September, 2011

Gujarat High Court
Sajid vs State on 2 September, 2011
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8890/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8890 of 2011
 

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

 

SAJID
AMMANULAKHANJI NASARULLAKHANJI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRVIMALAPUROHIT
for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2.MR BD DATTA for
Petitioner(s) : 2, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
4. 
NOTICE SERVED for Respondent(s) : 1, 
NOTICE NOT RECD BACK
for Respondent(s) : 5, 7, 
MR HARSH M SURTI for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

Shri
Surti, learned advocate appearing for respondent No.6 submits that a
copy of reply affidavit is tendered to the learned advocate for the
petitioner and there is joint request for adjourning the matter to
05.09.2011. Orders accordingly. Reply affidavit may be filed in the
office. S.O. to 5th September 2011.

(S.R.Brahmbhatt,
J.)

dks