Gujarat High Court
Sheefa vs State on 22 February, 2011
Gujarat High Court Case Information System
Print
SCA/9888/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9888 of
2010
=================================================
SHEEFA
AAVAR MEDICAL & EDUCATION TRUST THROUGH CHAIRMAN & 2 -
Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 5 - Respondent(s)
=================================================
Appearance
:
NANAVATY
ADVOCATES for Petitioner(s) : 1 - 3.
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2.
MS KJ BRAHMBHATT for Respondent(s) :
3,
MSVARSHABRAHMBHATT for Respondent(s) : 3,
MR DHAVAL D VYAS
for Respondent(s) : 4,
MR DC DAVE for Respondent(s) : 5,
MR PS
CHAMPANERI for Respondent(s) :
6,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 22/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
the request of counsel for the petitioners, case is adjourned. Post
the matter on 22.03.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top