Gujarat High Court High Court

Bai vs State on 24 July, 2008

Gujarat High Court
Bai vs State on 24 July, 2008
Bench: D.A.Mehta And Devani, Harsha Devani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/24667/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24667 of 2007
 

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


 

BAI
GULAB HARGOVANDAS JAGJIVANDASNI DIKARINA DIKARINA WILL & 2 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO' SECRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
MEGHA JANI for Petitioner(s) : 1 - 3. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
DS AFF.NOT FILED (N) for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
MR
MAULIN RAVAL FOR MR RITESH K SONI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Having
heard the learned Advocates for the respective parties it is
apparent that the matter deserves consideration.

Rule.

Interim
relief in terms of paragraph 18(c) till final disposal.

				Sd/-				Sd/-	
 

      
       (D.A.

Mehta, J.) (H.N. Devani, J)

M.M.BHATT