Gujarat High Court High Court

Dhansukhbhai vs State on 21 May, 2008

Gujarat High Court
Dhansukhbhai vs State on 21 May, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7840/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7840 of 2008
 

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

 

DHANSUKHBHAI
JAGMALBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SATYEN B RAWAL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 21/05/2008 

 

ORAL
ORDER

Learned
counsel Mr.Rawal submits that under the provisions of Section 57,
more particularly period of limitation prescribed therein, would be
attracted in the present case. In his submission, the action taken
against him was initiated after the period prescribed under the said
provision.

NOTICE
returnable on 16.06.2008.
NOTICE as to interim
relief also returnable on the same day.

(K.M.THAKER, J.)

Hitesh