Gujarat High Court
Akbarbhai vs State on 29 July, 2008
Bench: Akil Kureshi
SCA/8069/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8069 of 2008 ========================================================= AKBARBHAI GULAMBHAI KHALIFA & 10 - Petitioner(s) Versus STATE OF GUJARAT THROUGH JAYANTI RAVI OR HIS & 41 - Respondent(s) ========================================================= Appearance : MR BM MANGUKIYA for Petitioner(s) : 1 - 11. Mr HUKUM SINGH ASST GOVERNMENT PLEADER for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 1 - 2,4 - 5, 7,9 - 11. NOTICE SERVED BY DS for Respondent(s) : 3, 15, UNSERVED-REFUSED (N) for Respondent(s) : 6, 12, NOTICE UNSERVED for Respondent(s) : 8, 31, MR DIPAK R DAVE for Respondent(s) : 13 - 14,16 - 30,32 - 42. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 29/07/2008 ORAL ORDER
Issue
fresh notice to unserved respondents returnable on 21st
August, 2008.
Till
then, status quo granted earlier will continue.
(
Akil Kureshi, J. )
kailash