Gujarat High Court
State vs Varshaben on 14 October, 2008
Gujarat High Court Case Information System
Print
CA/1185420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 11854 of 2008
In
CIVIL
APPLICATION No. 8851 of 2008
In
SPECIAL
CIVIL APPLICATION No. 6227 of
2008
=================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
VARSHABEN
MANHARBHAI KAKADIYA & 5 - Respondent(s)
=================================================
Appearance
:
GOVERNMENT PLEADER for
Petitioner(s) : 1,
MR DILIP L KANOJIYA for Respondent(s) : 1,
MR
HS MUNSHAW for Respondent(s) : 2,
MR PRASHANT G DESAI for
Respondent(s) : 3,
None for Respondent(s) : 4 -
6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/10/2008
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present Civil Application is seeking deletion of words which are
highlighted in para 3, column-1 of the table of the memo of the Civil
Application.
2. As
the order is passed by another Division Bench (Coram: A.L. Dave &
Abhilasha Kumari, JJ.), the office is directed to place the matter
before the same Bench after taking necessary orders, if required,
from the Hon’ble the Chief Justice.
(RAVI R. TRIPATHI, J.)
(RAJESH H. SHUKLA, J.)
karim
Top