Gujarat High Court High Court

R.I vs State on 18 June, 2008

Gujarat High Court
R.I vs State on 18 June, 2008
Bench: Anant S. Dave
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/2227/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2227 of 2008
 

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

 

R.I.
MALEK - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MS ASMITA PATEL, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MR UM SHASTRI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/06/2008 

 

 
 
ORAL
ORDER

Heard
Mr. Supehia, learned advocate appearing for the petitioner. No one
appears for respondent no.2. Learned AGP Ms. Patel is present.

Rule.

Ad-interim relief in terms of paragraph 14(C) till further orders.

Direct
Service permitted.

(
Anant S. Dave, J. )

hki