Gujarat High Court
========================================= vs Mr Shivang Shukla on 11 January, 2010
Gujarat High Court Case Information System
Print
SCA/11565/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11565 of 2009
With
SPECIAL
CIVIL APPLICATION No. 7611 of 2002
With
SPECIAL
CIVIL APPLICATION No. 11267 of 2009
With
SPECIAL
CIVIL APPLICATION No. 7399 of 2002
With
SPECIAL
CIVIL APPLICATION No. 23070 of 2005
With
SPECIAL
CIVIL APPLICATION No. 7612 of 2002
With
SPECIAL
CIVIL APPLICATION No. 5712 of 2009
With
SPECIAL
CIVIL APPLICATION No. 5412 of 2004
With
SPECIAL
CIVIL APPLICATION No. 23071 of 2005
With
SPECIAL
CIVIL APPLICATION No. 8908 of 2002
With
SPECIAL
CIVIL APPLICATION No. 23072 of 2005
=========================================
KANAKSINH
CHANDRASINH SURATIYA
Versus
STATE
OF GUJARAT AND OTHERS
=========================================
Appearance
:
MR DEEPAK P SANCHELA for
Petitioner.
MR SHIVANG SHUKLA, AGP for Respondent No.1.
NOTICE
SERVED for Respondent Nos.1 - 2,4 - 5.
MR DG SHUKLA for Respondent
No.3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 11/01/2010
COMMON
ORAL ORDER
By
consent, S.O. to 20th January 2010, on the statement that
all the necessary arrangements will be made by all the parties in
order to see that adjournment is not sought on any ground and the
matters are heard on merits for final disposal on that date.
(D.H.Waghela,
J.)
*malek
Top