Gujarat High Court High Court

Narandas vs State on 27 August, 2008

Gujarat High Court
Narandas vs State on 27 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2791320/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 27913 of 2007
 

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

NARANDAS
MATHURDAS CHANDRANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

================================================= 
Appearance
: 
MR
AJ YAGNIK for Petitioner(s) : 1, 
MR KB TRIVEDI ADVOCATE GENERAL
with MS SANGEETA VISHEN AGP for Respondent(s) : 1, 
NOTICE SERVED
BY DS for Respondent(s) : 1 - 3, 7, 
MR AMAR N BHATT for
Respondent(s) : 4, 
MR HARIN P RAVAL for Respondent(s) : 5, 
MR
RC KAKKAD for Respondent(s) : 6, 
MR SAURABH G AMIN for
Respondent(s) : 8, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 27/08/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr
Amar N Bhatt, learned counsel for Reserve Bank of India states that
affidavit will be filed on behalf of RBI latest by 1st
September 2008 and an advance copy thereof shall be given to the
learned advocates for the parties by 30th August 2008.

S.O.

to 1st September 2008.

(M.S. SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

zgs/-

   

Top