Gujarat High Court High Court

State vs Heard on 9 November, 2011

Gujarat High Court
State vs Heard on 9 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2871/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2871 of 2010
 

IN
 

SPECIAL
CIVIL APPLICATION NO. 13410 OF
2000 
 
=========================================================


 

STATE
OF GUJARAT & 2 - Applicant(s)
 

Versus
 

B
G SHUKLA - Opponent(s)
 

=========================================================
 
Appearance : 
MR
NIKUNT RAVAL AGP  for
Applicant(s) : 1 - 3. 
MR MURLI DEVNANI  for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/10/2010 

 

 
 
ORAL
ORDER

Heard
Mr. Raval, learned Assistant Government Pleader for the applicant and
Mr. Devnani, learned advocate for the respondent.

In
view of the averments made in the application, the same is allowed in
terms of paragraph No. 3(a). Main
matter to be restored in its original file. This application stands
disposed of accordingly.

Main petition being Special Civil Application No. 13410 of 2000 be
listed for hearing before the appropriate Court.

(K.S.JHAVERI,
J.)

niru*

   

Top