Gujarat High Court
Arunkumar vs State on 15 April, 2011
Gujarat High Court Case Information System
Print
SCA/14819/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14819 of 2010
======================================
ARUNKUMAR
SOMCHAND SHAH & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
======================================
Appearance :
MR
VIJAY H NANGESH for Petitioner(s) : 1 - 3.
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 15/04/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Petitioner’s
counsel prays for and is allowed to file appropriate petition in
terms of the High Court of Gujarat (Practice and Procedure for
Public Interest Litigation) Rules, 2010. If such application is
filed, the same cannot be construed as res judicata for the present
case.
In
view of the above, the writ petition stands disposed of with the
aforesaid liberty.
(S.J.MUKHOPADHAYA,
C.J.)
(J.B.PARDIWALA,
J.)
pnnair
Top