Gujarat High Court High Court

Vaghela vs State on 3 May, 2010

Gujarat High Court
Vaghela vs State on 3 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4926/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4926 of 2010
 

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


 

VAGHELA
RACHANABEN AMRUTLAL FAKIRBHAI & 38 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MR
TR MISHRA for
Petitioner(s) : 1 - 39. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
NOTICE SERVED BY DS for Respondent(s) : 4 -
7. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 03/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Further
two days time is allowed to the respondents to file reply affidavit
failing which the Court may pass interim order on the next date.
Post the matter on 6th May 2010 on the 1st
Board within ten cases.

(S.J.Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

(vjn)

   

Top