Gujarat High Court
Ramanlal vs State on 4 August, 2010
Gujarat High Court Case Information System
Print
CA/6530/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6530 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3289 of 2000
=========================================================
RAMANLAL
SOMABHAI PATEL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance :
MRS
KETTY A MEHTA for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3
GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3, 3.2.2,
3.2.3, 3.2.4,3.2.5 - 5.
MR SUNIL C PATEL for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/08/2010
ORAL
ORDER
Heard
the learned Advocates of both the sides.
Considering
the averments made in the application, the prayer as set out in
para 7(A) is granted. Rule is made absolute accordingly.
[H.B. ANTANI, J.]
msp
Top