Gujarat High Court High Court

Dineshbhai vs State on 8 September, 2010

Gujarat High Court
Dineshbhai vs State on 8 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/7756/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 7756 of 2010
 

To


 

STAMP
NUMBER (SPL.C.A.) No. 7778 of 2010
 

 


 

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

 

DINESHBHAI
DHANJIBHAI BUDHELIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT, THROUGH PRINCIPAL SECRETARY TO GOVT. OF & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1.
 

Mr.JASHWANT
K. SHAH, ASST GOVT PLEADER for respondent-State in SCA (Stamp)
No.7756 to 7761 of 2010.
 

Ms.MANISHA
NARSINGHANI, ASST GOVT PLEADER for respondent-State in SCA (Stamp)
No.7762 to 7769 of 2010.
 

Mr.NIRAG
PATHAK, ASST GOVT PLEADER for respondent-State in SCA (Stamp) No.7770
TO 7778 2010.
 

None
for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/09/2010 

 

COMMON
ORAL ORDER

Learned
advocate Mr.B.M. Mangukiya has instructions not to press these
petitions at this stage, because the main matter is already fixed for
hearing. The matters are disposed of accordingly at this stage. The
Registry is directed not to register these petitions.

(RAVI
R. TRIPATHI, J.)

karim

   

Top