Gujarat High Court High Court

State vs Swami on 13 July, 2011

Gujarat High Court
State vs Swami on 13 July, 2011
Author: B.M.Trivedi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/214/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 214 of 2010
 

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

 

STATE
OF GUJARAT - Appellant(s)
 

Versus
 

SWAMI
VIVEKANAND CO.OP.HOUSING SOCIETY & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) : 1, 
MR GAURAV
S MATHUR for Defendant(s) : 1, 
MR ASHISH M DAGLI for Defendant(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 25/04/2011 

 

ORAL
ORDER

Ms.Pathak,
learned A.G.P., seeks time to submit paper-book of documents to be
relied upon by her.

Time,
as sought for, is granted upto 28.04.2011.

S.O.

to 28.04.2011.

(BELA
TRIVEDI, J.)

Hitesh

   

Top