Gujarat High Court
Naginbhai vs State on 15 September, 2008
Gujarat High Court Case Information System
Print
SCA/5680/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5680 of 2008
With
SPECIAL
CIVIL APPLICATION No. 5744 of 2008
With
SPECIAL
CIVIL APPLICATION No. 5684 of 2008
=========================================================
NAGINBHAI
DALSUKHBHAI TADVI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,MR HEMANG M SHAH for Petitioner(s) : 1,
MR
APURVA DAVE, AGP for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 3,
MR
BD KARIA for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/09/2008
ORAL
ORDER
Rule.
Expedited.
By
way of interim relief it is directed that no recovery shall be made
from the petitioner.
(K.S.JHAVERI,
J.)
(ila)
Top