Gujarat High Court
Sarbaiben vs State on 13 December, 2010
Gujarat High Court Case Information System
Print
CA/9857/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9857 of 2010
In
SECOND
APPEAL No. 192 of 2010
=========================================================
SARBAIBEN
UMARBHAI BAMB (WIDOW) - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8, 1.2.9,1.2.10 MR PP MAJMUDAR for Petitioner(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9,1.2.10
RULE
NOT RECD BACK for Respondent(s) : 1,
RULE SERVED for Respondent(s)
: 2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/12/2010
ORAL
ORDER
As
the rule is not received back, the matter is adjourned to 28.12.2010.
Interim relief is extended till then. However, it is clarified that
learned advocate Mr. Majmudar shall hand over a copy of the Memo to
learned AGP Ms. Pathak, failing which interim relief shall stand
vacated on the next occasion.
(Rajesh
H. Shukla, J.)
(hn)
Top