Gujarat High Court High Court

Manrao vs State on 12 August, 2008

Gujarat High Court
Manrao vs State on 12 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3070320/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 30703 of 2007
 

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


 

MANRAO
RASIKLAL JAISWAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 16 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
MEGHA JANI for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 6,8 -
17. 
NOTICE SERVED BY DS for Respondent(s) : 1 - 4, 12, 17, 
MR
PARTHIV B SHAH for Respondent(s) : 5, 10, 
MR AJ PATEL for
Respondent(s) : 6,8 - 9. 
SERVED BY AFFIX.(N) for Respondent(s) :
7, 
DS AFF.NOT FILED (N) for Respondent(s) : 7, 
MR BHARAT JANI
for Respondent(s) : 11 -
17. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

1. Rule
returnable on 17th November, 2008.

2. Ad-interim
relief granted earlier to continue till final disposal of the
petition.

(AKIL
KURESHI, J.)

ashish//

   

Top