Gujarat High Court High Court

Parbatsinh vs State on 30 September, 2008

Gujarat High Court
Parbatsinh vs State on 30 September, 2008
Author: H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1204320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12043 of 2008
 

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


 

PARBATSINH
DOLATSINH SISODIYA ON BEHALF OF DETENU DEVISING - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH HOME DEPARTMENT & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR BHARAT T
RAO for Petitioner(s) : 1, 
MR SATYAM CHHAYA,
AGP for Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s)
: 1 - 2. 
None for Respondent(s) :
3, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
ORAL
ORDER

At
the request of the learned Assistant Government Pleader, the matter
stands adjourned to 10th October, 2008. If
affidavit-in-reply is not filed by that date, it will be open for the
learned advocate for the petitioner to press for interim relief in
the matter.

( Harsha Devani, J. )

hki

   

Top