Gujarat High Court High Court

State vs Dasrathbhai on 12 March, 2010

Gujarat High Court
State vs Dasrathbhai on 12 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3178/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3178 of 2010
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

DASRATHBHAI
RAMANLAL PUJARA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AL SHARMA AGP for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 12/03/2010 

 

 
 
ORAL
ORDER

Heard
learned AGP Mr. AL Sharma on behalf of petitioner.

Considering
his submission. The question involved and raised in present
petition would require detailed examination. Hence, Rule. Ad
interim relief in terms of para 10(c) on condition that petitioner
shall have to comply with provision of Section 17 B of I. D. Act
w.e.f. date of award.

(H.K.RATHOD,
J)

asma

   

Top