Gujarat High Court High Court

Mohmedkhan vs State on 17 June, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2884/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2884 of 2011
 

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

 

MOHMEDKHAN
I GHASURA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI,ASST.GOVERNMENT PLEADER
for Respondent(s):1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 17/06/2011  
ORAL ORDER

Heard
Mr.J.A.Adeshra, learned counsel for the petitioner and Mr.Maulik G.
Nanavati, learned Assistant Government Pleader.

Rule.

It is open to the learned counsel for the petitioner to file an
application for early hearing, if so desired.

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

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top