Gujarat High Court
State vs Registrar on 26 August, 2008
Gujarat High Court Case Information System
Print
CA/9667/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 9667 of 2008
In
SPECIAL
CIVIL APPLICATION No. 9590 of 2008
With
CIVIL
APPLICATION No. 9666 of 2008
In
SPECIAL
CIVIL APPLICATION No. 9591 of 2008
=========================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
REGISTRAR
GENERAL & 4 - Respondent(s)
=========================================
Appearance
:
MR.NIRAJ SONI, ASST.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 26/08/2008
COMMON
ORAL ORDER
Though
Civil Application has been filed by the State, the issue has been
concluded by the judicial pronouncement. However, learned Assistant
Government Pleader Mr.Niraj Soni has filed Letters Patent Appeal and,
therefore, he has requested that the matter may be adjourned. It has
also been requested that extension of time may be granted.
In
the circumstance, however, matter is adjourned to 1st
September, 2008 finally to take necessary instructions.
(Rajesh
H. Shukla, J.)
sudhir
Top