Gujarat High Court
Bachubhai vs State on 18 April, 2011
Gujarat High Court Case Information System
Print
CA/5894/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 5894 of 2005
In
SPECIAL
CIVIL APPLICATION No. 11818 of 2003
==============================================================
BACHUBHAI
PATABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
==============================================================
Appearance
:
MR
DC SEJPAL for
Petitioner No(s).:
1,2,3,4,5,6,
7,8,9,10,11,12,13,14,15,
16,17,18,19,20,21,22,23,24,
25,26,27,28,29,30,31,32.
MR.
DA DESAI, ASST. GOVT PLEADER for
Respondent No(s).: 1.
M/S THAKKAR ASSOC. for Respondent No(s).:
1.
None for Respondent No(s).:
2,3.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE P.B.MAJMUDAR
Date
: 23/08/2005
ORAL
ORDER
Considering
the fact that the very prayer made in this Civil Application has
already been made in the main Special Civil Application, this Civil
Application cannot be entertained. The Civil Application, therefore
stands rejected accordingly.
However,
considering the facts of the case, the main Special Civil Application
is directed to be listed for final bearing on a separate final
hearing board on 22nd September 2005.
[P. B. MAJMUDAR,
J.]
mathew
Top