Gujarat High Court High Court

Bachubhai vs State on 18 April, 2011

Gujarat High Court
Bachubhai vs State on 18 April, 2011
Author: P.B.Majmudar,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/5894/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5894 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 11818 of 2003
 

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

 

BACHUBHAI
PATABHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

==============================================================
 
Appearance
:  
MR
DC SEJPAL for
Petitioner No(s).:
1,2,3,4,5,6, 
7,8,9,10,11,12,13,14,15, 
16,17,18,19,20,21,22,23,24, 
25,26,27,28,29,30,31,32. 
MR.
DA DESAI, ASST. GOVT PLEADER for
Respondent No(s).: 1. 
M/S THAKKAR ASSOC. for Respondent No(s).:
1. 
None for Respondent No(s).:
2,3. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.B.MAJMUDAR
		
	

 

 
 


 

Date
: 23/08/2005 

 

 
 
ORAL
ORDER

Considering
the fact that the very prayer made in this Civil Application has
already been made in the main Special Civil Application, this Civil
Application cannot be entertained. The Civil Application, therefore
stands rejected accordingly.

However,
considering the facts of the case, the main Special Civil Application
is directed to be listed for final bearing on a separate final
hearing board on 22nd September 2005.

[P. B. MAJMUDAR,
J.]

mathew

   

Top