Gujarat High Court
Praful vs State on 4 August, 2011
Gujarat High Court Case Information System
Print
CA/6239/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6239 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9232 of 2004
With
CIVIL
APPLICATION No. 6240 of 2011
In
SPECIAL CIVIL APPLICATION No. 8190 of 2006
With
CIVIL
APPLICATION No. 6242 of 2011
In
SPECIAL CIVIL APPLICATION No. 12403 of 2006
With
CIVIL
APPLICATION No. 6243 of 2011
In
SPECIAL CIVIL APPLICATION No. 9867 of 2002
With
CIVIL
APPLICATION No. 6246 of 2011
In
SPECIAL CIVIL APPLICATION No. 16627 of 2004
With
CIVIL
APPLICATION No. 6248 of 2011
In
SPECIAL CIVIL APPLICATION No. 8801 of 2004
With
CIVIL
APPLICATION No. 6251 of 2011
In
SPECIAL CIVIL APPLICATION No. 8191 of 2006
With
CIVIL
APPLICATION No. 6253 of 2011
In
SPECIAL CIVIL APPLICATION No. 8828 of 2004
With
CIVIL
APPLICATION No. 6255 of 2011
In
SPECIAL CIVIL APPLICATION No. 8815 of 2004
With
CIVIL
APPLICATION No. 6257 of 2011
In
SPECIAL CIVIL APPLICATION No. 6303 of 2004
With
CIVIL
APPLICATION No. 6259 of 2011
In
SPECIAL CIVIL APPLICATION No. 2116 of 2004
======================================
PRAFUL
LALJI KAWAR - Petitioner
Versus
STATE
OF GUJARAT & 5 - Respondents
======================================
Appearance
:
MR
BHUSHAN B OZA for Petitioner.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 04/08/2011
COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Office
objections to be removed on or before 05th September, 2011.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top