Gujarat High Court High Court

========================================== vs Rule. Learned on 11 August, 2008

Gujarat High Court
========================================== vs Rule. Learned on 11 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2238/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 2238 of 2008
 

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

BAROT
DIPTIBEN PRAVINBHAI & ORS 

 

Versus
 

STATE
OF GUJARAT & ORS 

 

========================================== 
Appearance
: 
MR APURVA R KAPADIA for
Applicants:1-5 
GOVERNMENT
PLEADER for Opponent:1 
MRS
VD NANAVATI for Opponent:2 
None
for Opponent:3 
==========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 11/08/2008  
 
ORAL ORDER

RULE. Learned
Advocates for respondents waive service of Rule on behalf of
respective parties.

Present Miscellaneous
Civil Application is allowed to the extent that the order of cost
made in order dated 2nd July, 2008 passed in Special
Civil Application No.8455 of 2008 is recalled.

Rule is made absolute.

(RAVI
R.TRIPATHI, J.)

Amit/-

   

Top