Gujarat High Court High Court

G.P.Parekh vs State on 15 October, 2008

Gujarat High Court
G.P.Parekh vs State on 15 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1202920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 12029 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5414 of 2004
 

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

 

G.P.PAREKH
RETIRED CHIEF OFFICER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/10/2008 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 2(A). Necessary amendment to be carried
out. Main matter to come up on 20th November 2008.

(K.S.

JHAVERI, J.)

Divya//

   

Top