Gujarat High Court High Court

Sushilaben vs State on 8 July, 2011

Gujarat High Court
Sushilaben vs State on 8 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16634/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 16634 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5895 of 1996
 

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

 

SUSHILABEN
SOMABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.D
K.PUJ for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 3, 3.2.1, 3.2.2,
3.2.3, 3.3.1, 3.3.2, 3.3.3, 3.3.4, 3.3.5, 3.3.6, 3.3.7,3.3.8 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/01/2011 

 

ORAL
ORDER

Learned
advocate, Mr.D.K.Puj, for the petitioners sought permission to delete
the name of respondent No.4. Permission is granted to delete the name
of respondent No.4 from the array of respondents. As far as other
objections are concerned, he submitted that same will be removed
within two weeks. Time of two weeks is granted to remove other office
objections. S.O. to 25-1-2011.

(M.D.SHAH,J.)

radhan

   

Top