Gujarat High Court High Court

Ashok vs State on 23 September, 2008

Gujarat High Court
Ashok vs State on 23 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/7535/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7535 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 9866 of 2002
 

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

 

ASHOK
HARILAL VARDANGAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHUSHAN B OZA for
Petitioner(s) : 1, 
MR
JK SHAH AGP for
Respondent(s) : 1,
5, 
MR
MD PANDYA for
Respondent(s) : 2,
4, 
MR
SP HASURKAR for
Respondent(s) : 3, 
MS
MANISHA LAVKUMAR for
Respondent(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/09/2008 

 

 
 
ORAL
ORDER

Heard.

In view of the order dated 12.07.2004 passed in the main matter, the
same cannot be fixed for final hearing.

However,
it shall be open to the applicant to move the Division Bench taking
up such matters with a request for early hearing or with a request to
hear the writ petition along with the L.P.A.

With
the above observation, the application stands disposed of.

[K. S.

JHAVERI, J.]

Pravin/*

   

Top