Gujarat High Court High Court

Naginbhai vs State on 19 September, 2008

Gujarat High Court
Naginbhai vs State on 19 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10012/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10012 of 2008
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1310 of 2008
 

In


 

MISC.CIVIL
APPLICATION No. 2067 of 2006
 

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

 

NAGINBHAI
BHAILAL BHOI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK for
Petitioner(s) : 1, 
MR AJ DESAI, AGP for Respondent(s) : 1, 
MR
RA MISHRA for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule,
returnable on 17-10-2008. Mr.A.J.Desai, learned AGP, waives service
of notice of rule on behalf of the respondent No.1.

[R.P.DHOLAKIA,J]

[M.D.SHAH,J.]

radhan/

   

Top