Gujarat High Court
Pn vs State on 24 November, 2010
Gujarat High Court Case Information System
Print
CA/12757/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 12757 of 2008
In
LETTERS
PATENT APPEAL No. 1915 of 2004
In
SPECIAL CIVIL APPLICATION No. 994 of 2003
=========================================================
PN
PARMAR & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK C RAVAL for
Petitioner(s) : 1 - 5.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
In
view of the subsequent event, learned counsel does not press this
application. Ordered accordingly.
(BHAGWATI
PRASAD, J.)
(BANKIM
N.MEHTA, J.)
shekhar/-
Top