Gujarat High Court High Court

State vs Pushpaben on 14 December, 2010

Gujarat High Court
State vs Pushpaben on 14 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6834/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6834 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 6837 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 6897 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 6899 of 2010
 
 
=================================================
 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

PUSHPABEN
P MAAKHECHA & 1 - Respondent(s)
 

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

 
Appearance
: 
Mr.PRANAV
DAVE, ASST GOVERNMENT PLEADER WITH Mr.SUNIT SHAH, ADVOCATE for
Petitioner(s) : 1 - 3. 
MR SN THAKKAR for Respondent(s) : 1, 
MR
PS CHAMPANERI for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 14/12/2010 

 

COMMON ORAL
ORDER

Learned
advocate Mr.Sunit Shah for the petitioners makes a statement that the
Government will not proceed with the Show Cause Notices dated 30th
March 2010 till the next date of hearing.

Similarly
the learned advocates for the respondents appearing in each of these
matters state that the statements made by them earlier to continue
till the next date of hearing. Adjourned to 22nd December
2010. To be listed at 02.30 PM.

(RAVI
R. TRIPATHI, J.)

karim

   

Top