Gujarat High Court
State vs Manubhai on 22 February, 2011
Gujarat High Court Case Information System
Print
CA/5304/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 5304 of 2002
In
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 5303 of 2002
In
CIVIL APPLICATION No. 7098 of 2000
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
MANUBHAI
BHAICHANDDAS PATEL & 2 - Respondent(s)
=========================================================
Appearance :
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3.
MR YATIN SONI for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/02/2011
ORAL
ORDER
It
appears from the record that this Court (Coram : Ravi R.
Tripathi,J.) dated 16th August 2002 ordered to hear this
application with Second Appeal, therefore, the Registry is directed
to list this application with Second Appeal when the Second Appeal
is notified for final hearing.
(B.N.
Mehta,J.)
mary//
Top