Gujarat High Court High Court

Baranda vs State on 4 September, 2008

Gujarat High Court
Baranda vs State on 4 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/696020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6960 of 2008
 

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

 

BARANDA
RATANLAL MOGHAJI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1, 
MS KRINA CALLA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR
BHARAT JANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
ORAL
ORDER

Rule.

Mr. Jani, learned advocate waives service of rule on behalf of
respondent no.2. Ms. Krina Calla, learned AGP waives service of rule
on behalf of respondent-State Govt. The reply filed by the
respondent no.2 is taken on record. Reply shall be filed by the
State Govt. within a period of six months from today. It will be
open for the respondents to move for final hearing after the
pleadings are over.

(K.S.

JHAVERI, J.)

Divya//

   

Top