Gujarat High Court High Court

Shyamprakash vs State on 2 July, 2011

Gujarat High Court
Shyamprakash vs State on 2 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15830/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15830 of 2010
 

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

SHYAMPRAKASH
SPINNING MILLS LIMITED THROUGH DIRECTOR & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AC GANDHI for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 07/04/2011  
ORAL ORDER

On
behalf of learned advocate for the respondents, a request, with
consent of the learned advocate for the petitioners, is made for
adjournment on the ground that the learned Government Pleader, who
would be appearing in the petition, has some difficulty on account of
certain part heard matters.

Hence,
S.O. to 19.4.2011.

[K.M.Thaker,
J.]

kdc

   

Top