Gujarat High Court High Court

Chandraprakash vs State on 24 February, 2010

Gujarat High Court
Chandraprakash vs State on 24 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1627/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1627 of 2010
 

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


 

CHANDRAPRAKASH
HARILAL KOSHTI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HEMANT B RAVAL for the Petitioner. 
Mr. U.A.Trivedi, Assistant
GOVERNMENT PLEADER for Respondent no.1. 
None for Respondent(s) :
2, 
========================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
Assistant Government Pleader Mr. U.A.Trivedi accepts notice for 1st
respondent. Notice waived. The petitioner will serve a copy of the
writ petition on Mr. J.B.Pardiwala, learned counsel for 2nd
respondent. The respondents will file their counter affidavits within
three weeks. Post the matter on 23rd March, 2010.

(S.J.Mukhopadhaya,C.J.)

(Anant
S.Dave,J)

***vcdarji

   

Top