Gujarat High Court High Court

Manish vs State on 1 February, 2011

Gujarat High Court
Manish vs State on 1 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11000/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11000 of 2008
 

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


 

MANISH
MUKUNDRAI DOSHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DP KINARIWALA for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR AD OZA for Respondent(s) : 2, 
NOTICE
SERVED BY DS for Respondent(s) : 3, 
MR PR NANAVATI for
Respondent(s) : 4, 
MR VH DESAI for Respondent(s) : 5, 
MR BHARAT
R PANDYA for Respondent(s) :
6, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/02/2011 

 

ORAL
ORDER

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

In
spite of order dated 20th Dec. 2010, respondents have not
filed any further report. By way of last chance, one week time is
allowed to file such report, failing which the Court may impose costs
of Rs. 10,000/- on the State. Post the matter on 22.2.2011.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top