Gujarat High Court
Jumabhai vs State on 10 September, 2008
Gujarat High Court Case Information System
Print
CA/10340/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 10340 of 2008
In
CIVIL
APPLICATION - FOR STAY No. 6431 of 2008
In
LETTERS PATENT APPEAL No. 595 of 2008
With
CIVIL
APPLICATION No. 6431 of 2008
In
LETTERS PATENT APPEAL No. 595 of 2008
======================================
JUMABHAI
BHAYABHAI DERAIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
MTM HAKIM for Petitioner(s) : 1,
MS REETA CHANDARANA,
ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1,
MR HS MUNSHAW for
Respondent(s) : 2,
MR MB PARIKH for Respondent(s) :
3,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 10/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Heard
learned counsel for the parties.
2. During
the course of hearing, it was brought to our notice that Criminal
Revision Application No. 721 of 2006 filed by respondent No.3 ?
Damnagar Municipality has been admitted by the learned Single Judge
and the same is pending for final hearing.
3.
Considering the facts and circumstances, we feel it would be
appropriate if the Criminal Revision Application No. 721 of 2006 is
posted for final hearing in the next month. Order accordingly.
4. The
Civil Applications stand disposed of.
(K.S.
Radhakrishnan, C.J.)
(M.S.
Shah, J.)
*/Mohandas
Top