Gujarat High Court High Court

Vajabhai vs State on 25 March, 2010

Gujarat High Court
Vajabhai vs State on 25 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2297/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2297 of 2001
 

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


 

VAJABHAI
MANCHHABHAI GAMIT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
CJ VIN for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 25/03/2010 

 

 
ORAL
ORDER

1. This
Court on 11.03.2010 had passed the following order :-

In
view of the observations made by this court on page no. 19 of the
petition, especially paragraph no. 9, the learned counsel for the
respondent requests for time. Hence, the matter is adjourned to 25th
March, 2010.

2. Today,
when the matter was called out, learned AGP requests for time to
enable her to take necessary instructions and to implement the
aforesaid order. S.O. to 01.04.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top