Gujarat High Court High Court

Bansal vs State on 19 January, 2011

Gujarat High Court
Bansal vs State on 19 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16020/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16020 of 2010
 

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

 

BANSAL
BROTHERS - THROUGH PARTNER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAVIN K PAHWA for M/S THAKKAR ASSOC.
for
Petitioner(s) : 1, 
MS MAITHILI MEHTA, AGP for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1 - 2. 
MR AR THACKER for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
 
ORAL
ORDER

Heard learned Advocate
Mr.Pahwa for M/s.Thakkar Associates for the petitioner.

Taking into
consideration the nature of the dispute involved in the matter, it
being a pure civil dispute between the parties, the petitioner must
take recourse to the remedy available under the civil law wherein he
may be required to pay necessary Court fees.

The petition is
disposed of accordingly. Notice is discharged. No costs.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top