Gujarat High Court
Vankar vs State on 5 March, 2010
Gujarat High Court Case Information System Print CA/2405/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 2405 of 2010 In SPECIAL CIVIL APPLICATION No. 9725 of 1999 ========================================================= VANKAR HARGOVINDBHAI DEVABHAI - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR RK MISHRA for Petitioner(s) : 1, MR RASHESH A RINDANI AGP for Respondent(s) : 1, None for Respondent(s) : 2 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 05/03/2010 ORAL ORDER
In
view of the averments made in the application, the same is allowed in
terms of paragraph Nos. 5(A) and 5(B). Application stands disposed of
accordingly.
Main
Matter shall be listed for final hearing on 31.03.2010.
(K.S.JHAVERI,
J.)
niru*
Top