Gujarat High Court Case Information System
Print
SCA/2979/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2979 of 2010
=========================================
MANSUKHBHAI
KHODABHAI SAKARIA AND OTHERS
Versus
STATE
OF GUJARAT AND OTHERS
=========================================Appearance
:
MR SN THAKKAR
for the Petitioners
MS
MANISHA LAVKUMAR, ASSTT GOVERNMENT PLEADER for Respondent No.1
MR
BS PATE for Respondent Nos.3 to 5
MR
VC VAGHELA, for Respondent No.
6
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
RULE.
We
are informed that in the cognate matter, being Special Civil
Application No.1439 of 2010, interim relief has already been
granted.
Issue
notice returnable on 15.3.2010. Learned AGP Ms. Manisha Lavkumar for
respondent No.1, learned advocates Mr. B.S. Patel for respondent
Nos.3 to 5 and Mr. V.C. Vaghela for respondent No.6, waive service of
notice and notice of Rule.
Pending
the final hearing, there shall be interim relief in terms of para
7B.
Direct
service is permitted qua respondent No.2.
(BHAGWATI
PRASAD, J.) (J.C.UPADHYAYA, J.)
omkar
Top