Gujarat High Court High Court

Solanki vs State on 20 October, 2010

Gujarat High Court
Solanki vs State on 20 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12232/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 12232 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 16032 of 2008
 

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

SOLANKI
NAGINBHAI MANIBHAI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MS SHANU S PATHAN for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 20/10/2010 

 

 
ORAL
ORDER

1.0 In
Special Civil Application No. 16032 of 2008 Rule was issued on 2nd
February 2009 returnable on 10th February 2009.
Instead of pursuing the matter for Final Hearing, present Civil
Application is filed seeking interim relief, which cannot be
considered. Hence, this Civil Application is dismissed.

2.0 However,
it is made clear that it will be open for the petitioners to press
for the relief at the time of Final Hearing of the matter, in
accordance with law.

[
Ravi R. Tripathi, J. ]

hiren

   

Top