Gujarat High Court High Court

Jahangir vs State on 16 July, 2008

Gujarat High Court
Jahangir vs State on 16 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4529/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4529 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 4530 of 2008
 

To


 

SPECIAL
CIVIL APPLICATION No. 4531 of 2008
 
 
=========================================================

 

JAHANGIR
RUSTAMJI CAMA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

 

 
Appearance
: 
MR
AJ PATEL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/07/2008 

 

 
 
ORAL
ORDER

Rule.

Learned
advocate for the parties jointly pointed out that the issue involved
in this group of petition has been referred to the Division Bench by
Learned Single Judge of this Court. It will be open for the
petitioners to seek placing of these matters also along with the
referred matter.

(Akil
Kureshi,J.)

(raghu)

   

Top