Gujarat High Court High Court

Vaghela vs State on 1 March, 2011

Gujarat High Court
Vaghela vs State on 1 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1229/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 1229 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2096 of 2010
 

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

 

VAGHELA
RAMESH MAVJIBHAI & 5 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRMPSHAH
for
Petitioner(s) : 1 - 6.MS. KRUTI M SHAH for Petitioner(s) : 1 -
6. 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3,5 - 11. 
MR MK VAKHARIA for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

Process
fees be paid on, or before, 04.03.2011, failing which, the petition
shall stand dismissed without reference to the Court.

The
returnable date is extended up to 28.03.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top