Gujarat High Court High Court

Harpalsinh vs State on 15 July, 2008

Gujarat High Court
Harpalsinh vs State on 15 July, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7937/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7937 of 2008
 

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


 

HARPALSINH
HITENDRASINH JADAV & 35 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
RJ GOSWAMI for Petitioner(s) : 1 - 36. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE NOT RECD BACK for
Respondent(s) : 1, 
MR JB PARDIWALA for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Let
the matter receive consideration by a Bench to which one of us
(Smt.Abhilasha Kumari, J.) is not a party.

(A.L.Dave,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)