Gujarat High Court High Court

A vs State on 24 November, 2010

Gujarat High Court
A vs State on 24 November, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10362/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10362 of 2009
 

In


 

SECOND
APPEAL No. 256 of 2009
 

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

 

A
A MANSURI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
PRASHANT DESAI SR. COUNSEL WITH MR
MRUGEN K PUROHIT for
Petitioner(s) : 1, 
MS. VANDANA BHATT ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

The
order in civil application would have effect of reviving and
extending the relief in this matter. Interim Relief is to continue
till 18th February,2010.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top