Gujarat High Court High Court

Patel vs State on 18 July, 2011

Gujarat High Court
Patel vs State on 18 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12754/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12754 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 12755 of 2010
 

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

 

PATEL
ANDARSINH DALSUKHBHAI - PEON & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1 - 2. 
MAULIK NANAVATI AGP  for Respondent(s) :
1-2 
MR PV HATHI for Respondent(s) : 3, 
MS KHYATI P HATHI for
Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.K.B.Pujara for petitioner, learned AGP Mr.Maulik
Nanavati for respondent Nos.1 and 2, learned advocate Mr.P.V.Hathi
for respondent No.3 and learned advocate Ms.Khayti P. Hathi for
respondent Nos.4 and 5.

2. I
have considered submissions made by learned advocates appearing on
behalf of respective parties. The question raised and involved in
present petitions requires detailed examination. Hence, Rule.

3. Ad-interim
relief granted earlier shall remain continued till the matters are
finally decided by this Court.

[
H.K.RATHOD, J. ]

(vipul)

   

Top