Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chunibhai Haribhai Gajera vs State Of Gujarat
2021 Latest Caselaw 1457 Guj

Citation : 2021 Latest Caselaw 1457 Guj
Judgement Date : 1 February, 2021

Gujarat High Court
Chunibhai Haribhai Gajera vs State Of Gujarat on 1 February, 2021
Bench: Mr. Justice Nath, Ashutosh J. Shastri
       C/SCA/11029/2014                                       ORDER




        IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

         R/SPECIAL CIVIL APPLICATION NO. 11029 of 2014
                                With
          R/SPECIAL CIVIL APPLICATION NO. 10668 of 2016
                                With
          R/SPECIAL CIVIL APPLICATION NO. 4309 of 2016
                                With
      CIVIL APPLICATION (FOR JOINING PARTY) NO. 1 of 2018
         In R/SPECIAL CIVIL APPLICATION NO. 4309 of 2016
                                With
             R/LETTERS PATENT APPEAL NO. 626 of 2020
           In SPECIAL CIVIL APPLICATION NO. 4309 of 2016
                                With
             CIVIL APPLICATION (FOR STAY) NO. 1 of 2019
            In R/LETTERS PATENT APPEAL NO. 626 of 2020
           In SPECIAL CIVIL APPLICATION NO. 4309 of 2016
                                With
                 R/CIVIL APPLICATION NO. 150 of 2021
           In F/LETTERS PATENT APPEAL NO. 149 of 2021
==========================================================
                       VASANT HARIBHAI GAJERA
                                Versus
                      STATE OF GUJARAT & 1 other(s)
==========================================================
Appearance:
MR DILIP L KANOJIYA(3691) for the Petitioner(s) No. 1
MS MANISHA LAVKUMAR, GOVERNMENT PLEADER(1) for the
Respondent(s) No. 1,2
MR RS SANJANWALA, SENIOR ADVOCATE WITH MR AR SANJANWALA
for the Caveator
==========================================================

 CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH
        and
        HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI

                         Date : 01/02/2021
                      COMMON ORAL ORDER

(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)

The Registry is directed to prepare a second set

of the three Special Civil Applications for Hon'ble

C/SCA/11029/2014 ORDER

another Judge. Further learned Government Pleader

Ms.Manisha Lavkumar has prayed for a week's time to

provide the necessary brief notes with respect to

each of the three petitions after serving a copy of

the same to the learned counsel for the writ

petitioners along with the judgments on which the

State wishes to rely upon. Shri Sanjanwala, learned

Senior Counsel appearing for the writ petitioners may

also exchange his brief notes along with the

judgments on which he wishes to rely upon with the

State within the same time.

Let these matters be clubbed together and listed

on 10.02.2021 at the top of the Board.

(VIKRAM NATH, CJ)

(ASHUTOSH J. SHASTRI, J) GAURAV J THAKER

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter