Gujarat High Court High Court

Rameshbhai vs State on 29 October, 2010

Gujarat High Court
Rameshbhai vs State on 29 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13608/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13608 of 2010
 

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


 

RAMESHBHAI
H GADHVI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
JAL SOLI UNWALA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2, 4,6 - 7. 
MR
PR NANAVATI for Respondent(s) : 3, 
MS KJ BRAHMBHATT for
Respondent(s) : 5, 
MS VARSHABRAHMBHATT for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 29/10/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocates for the parties.

Respondents
no.6 and 7 make a statement that they will not use the hospital
premises unless the completion is certified by the competent
authority. It is also made clear that after the patients who are in
the hospital at present, are discharged, no new admissions will be
made in the said hospital.

S.O.

to 26th November, 2010.

(K.S.

Jhaveri, J.)

Caroline

   

Top