Gujarat High Court High Court

V vs State on 29 March, 2010

Gujarat High Court
V vs State on 29 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3018/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3018 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 94 of 2002
 

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


 

V
P KACHOT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/03/2010 

 

 
 
ORAL
ORDER

In
view of averments made in the application the same is allowed in
terms of para 7(B). Office is directed to list the main matter for
final hearing on 7th May 2010. Parties are directed to
complete the pleadings on or before 30th April 2010.
Application stands disposed of accordingly.

[K.S.Jhaveri,J.]

*Himansu

   

Top