Gujarat High Court
Ambalal vs State on 13 May, 2011
Gujarat High Court Case Information System
Print
SCA/3775/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3775 of 2011
=========================================================
AMBALAL
S DHANAKIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Petitioner(s) : 1,
MS MINI NAIR ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 13/05/2011
ORAL
ORDER
Admission
hearing could not be concluded today. Learned counsel for the
petitioner has insisted upon grant of interim relief in view of the
likelihood of early onset of monsoon which may damage the wood or
charcoal in question. Learned A.G.P. sought time to make any
statement or express agreement to any interim arrangement in absence
of written instruction in that regard. Therefore, the petitioner is
permitted to mention before the Hon’ble Vacation Judge for hearing of
the matter for grant of interim relief.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top