Gujarat High Court High Court

Farsubhai vs The on 4 March, 2010

Gujarat High Court
Farsubhai vs The on 4 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10185/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10185 of 2007
 

With


 

SPECIAL
CIVIL APPLICATION No. 24472 of 2007
 

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


 

FARSUBHAI
MULJIBHAI GOKLANI - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT THRO' & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MM TIRMIZI for Petitioner(s) : 1, 
MR DEVANG VYAS, AGP for
Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 3 -
4. 
MR PC KAVINA, SR. ADVOCATE with MR VIRAT G POPAT for
Respondent(s) : 5, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 04/03/2010  
COMMON ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

By
way of last change, the 3rd respondent is directed to file
affidavit in terms of the earlier order dated 16.2.2010, failing
which the 3rd respondent may be directed to appear in
person and assist the Court.

Post
on 19th March, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top