Gujarat High Court
=================================================K vs State on 14 July, 2010
Gujarat High Court Case Information System
Print
CA/5390/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5390 of 2004
In
LETTERS PATENT APPEAL No. 1402 of 2004
In
SPECIAL CIVIL APPLICATION No. 1595 of 2000
=================================================K
C SOLANKI & 7 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=================================================
Appearance :
MR
HARDIK C RAWAL for Petitioner(s) : 1 - 8.MRS MH RAWAL for
Petitioner(s) : 1,
MRS. KRINA CALLA AGP for Respondent(s) : 1 -
6.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard learned counsel for the parties, the interim order passed on
19.07.2004 is made absolute. Civil Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top