Gujarat High Court High Court

Suketubhai vs State on 17 June, 2011

Gujarat High Court
Suketubhai vs State on 17 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16457/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16457 of 2010
 

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

 

SUKETUBHAI
A DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 2 - 4. 
NOTICE SERVED BY DS
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/06/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Dipen A. Desai, learned advocate for the petitioner and Mr.
Maulik G. Nanavati, learned Assistant Government Pleader for the
respondents.

Rule.

The
ad-interim relief granted earlier, shall continue as interim relief,
till the final disposal of the petition.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top