Gujarat High Court
Bai vs State on 24 July, 2008
Bench: D.A.Mehta And Devani, Harsha Devani
SCA/24667/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 24667 of 2007 ========================================================= BAI GULAB HARGOVANDAS JAGJIVANDASNI DIKARINA DIKARINA WILL & 2 - Petitioner(s) Versus STATE OF GUJARAT THRO' SECRETARY & 2 - Respondent(s) ========================================================= Appearance : MS MEGHA JANI for Petitioner(s) : 1 - 3. GOVERNMENT PLEADER for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2, MR MAULIN RAVAL FOR MR RITESH K SONI for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE D.A.MEHTA and HONOURABLE MS.JUSTICE H.N.DEVANI Date : 24/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Having
heard the learned Advocates for the respective parties it is
apparent that the matter deserves consideration.
Rule.
Interim
relief in terms of paragraph 18(c) till final disposal.
Sd/- Sd/-
(D.A.
Mehta, J.) (H.N. Devani, J)
M.M.BHATT