Gujarat High Court High Court

Bhavik vs Unknown on 25 July, 2008

Gujarat High Court
Bhavik vs Unknown on 25 July, 2008
Author: Mohit S. Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/157820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-CLARIFICATION OF ORDER No. 1578 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5008 of
2008 
 
=================================================


 

BHAVIK
GANDHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Opponent(s)
 

=================================================
 
Appearance : 
MR
RAKESH GUPTA with ABHISHEKH MEHTA for M/S
TRIVEDI & GUPTA for Applicant(s) : 1, 
MR DIPEN DESAI AGP for
Opponent(s) : 1, 
None for Opponent(s) : 2 -
6. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Rule.

Mr. Dipen Desai, learned A.G.P., waives service of Rule.

In
the facts and circumstances, the Miscellaneous Civil Application is
taken up for final disposal today.

Having
heard learned counsel for the parties, we recall the order dated 24th
March 2008 passed in Special Civil Application No.5008 of 2008.

Special
Civil Application No.5008 of 2008 stands restored to the file and
shall be placed for hearing before the regular Bench.

Rule
is made absolute.

(M.S.

SHAH, Actg. C.J.)

(B.N. MEHTA, J.)

[sn
devu] pps

   

Top