Gujarat High Court High Court

Arunkumar vs State on 15 April, 2011

Gujarat High Court
Arunkumar vs State on 15 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14819/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14819 of 2010
 

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


 

ARUNKUMAR
SOMCHAND SHAH & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

======================================
 
Appearance : 
MR
VIJAY H NANGESH for Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 15/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Petitioner’s
counsel prays for and is allowed to file appropriate petition in
terms of the High Court of Gujarat (Practice and Procedure for
Public Interest Litigation) Rules, 2010. If such application is
filed, the same cannot be construed as res judicata for the present
case.

In
view of the above, the writ petition stands disposed of with the
aforesaid liberty.

(S.J.MUKHOPADHAYA,
C.J.)

(J.B.PARDIWALA,
J.)

pnnair

   

Top