Gujarat High Court
Veer vs State on 15 December, 2010
Gujarat High Court Case Information System
Print
SCA/12829/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12829 of
2010
=================================================
VEER
SARDAR VALLABHBHAI PATEL CHARITABLE TRUST SANCHALIT - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MS
MAMTA R VYAS for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the petitioner sought for and allowed two weeks’ time to file
rejoinder to the reply affidavit filed by the respondent. Post the
matter on 12.01.2011.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top