Gujarat High Court High Court

Saurashtra vs The on 16 December, 2010

Gujarat High Court
Saurashtra vs The on 16 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9003/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9003 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 12551 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 12575 of 2010 

 

With


 

SPECIAL
CIVIL APPLICATION No. 12620 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 12746 of 2010 

 

With


 

SPECIAL
CIVIL APPLICATION No. 12766 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 12814 of 2010
 

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


 

SAURASHTRA
MAJOOR MAHAJAN SANGH - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 6 - Respondent(s)
 

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


 

Appearance
: 
MR NIKHIL D
JOSHI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
7. 
=========================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE M.R. SHAH
			
		
	

 

Date
: 27/10/2010 

 

ORAL
ORDER

ON SPEAKING TO MINUTES

In
the order dated 28/09/2010 at the bottom of the said order following
be stated;

“If
for any reason the respondents fail to recover the amount within the
stipulated time stated hereinabove, it will be open for the
petitioner to file an appropriate application for restoration of the
Special Civil Applications to file.”

With
this, the note of speaking to minutes is disposed of.

(M.R.

SHAH, J.)

siji

   

Top