Gujarat High Court High Court

Malek vs State on 19 July, 2011

Gujarat High Court
Malek vs State on 19 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9431/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9431 of 2002
 

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

 

MALEK
(BHATTI) ANWARKHAN NASSEBKHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Petitioner(s) : 1, 
MR JK SHAH, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 19/07/2011 

 

ORAL
ORDER

By
order dated 14.05.2010 passed by the Division Bench in Letters Patent
Appeal No.496 of 2010 in Special Civil Application No.9431 of 2002,
the order dated 18.02.2010 passed by the learned Single Judge in this
petition has been set aside and the matter has been remanded for
decision on merits.

Hence,
Notice returnable on 09.08.2011.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top