Gujarat High Court High Court

Civil Application No. 7709 Of 2004 vs Government Pleader For on 9 March, 2011

Gujarat High Court
Civil Application No. 7709 Of 2004 vs Government Pleader For on 9 March, 2011
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
-))


        IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



        CIVIL APPLICATION No 7709 of 2004


              in


        SPECIAL CIVIL APPLICATIONNo 3595       of 2004



      --------------------------------------------------------------
      PALITANA JAIN DHARMASHALA     MANDAL THRO.CHAIRMAN
 Versus
      STATE OF GUJARAT
      --------------------------------------------------------------
      Appearance:
      1. Civil Application No. 7709 of 2004
           MR KV SHELAT for Petitioner No. 1
           GOVERNMENT PLEADER for Respondent No. 1
           MR DHAVAL D VYAS for Respondent No. 2
           .......... for Respondent No. 3-5


        --------------------------------------------------------------


                   CORAM : HON'BLE MR.JUSTICE B.J.SHETHNA
                                      and
                           HON'BLE MR.JUSTICE SHARAD D.DAVE


                   Date of Order: 22/09/2004


 ORAL ORDER

(Per : HON’BLE MR.JUSTICE B.J.SHETHNA)

RULE.

Heard the learned counsel for the parties. This
civil application is granted in terms of para 7(A) and
(B). Rule is made absolute with no order as to costs.

(B.J.Shethna,J)

(Sharad D.Dave,J)
srilatha