Gujarat High Court High Court

Hansaben vs State on 17 February, 2010

Gujarat High Court
Hansaben vs State on 17 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13846/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13846 of 2009
 

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


 

HANSABEN
BABULAL DANTANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 3 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 17/02/2010 

 

 
 
ORAL
ORDER

RULE.

Learned AGP waives service for the respondent. Ad interim relief
granted earlier shall continue to operate as interim relief till
further order.

(D.H.Waghela,
J.)

Jyoti

   

Top