Gujarat High Court High Court

Shri vs State on 26 September, 2008

Gujarat High Court
Shri vs State on 26 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11845/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11845 of 2008
 

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

 

SHRI
JAY BHARAT SEVA SAHAKARI MANDALI LTD & 11 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 12. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 26/09/2008 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Notice
to the respondents returnable on 13th October, 2008.

Direct
service is permitted on condition that the service shall be effected
latest by 30th September, 2008.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin

   

Top