Gujarat High Court High Court

Bhagwanbhai vs State on 25 August, 2008

Gujarat High Court
Bhagwanbhai vs State on 25 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1038620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10386 of 2008
 

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

BHAGWANBHAI
ARSIBHAI PACHODI & 7 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=================================================
 
Appearance : 
MR
BM MANGUKIYA for Petitioner(s) : 1 - 8.MS BELA A PRAJAPATI for
Petitioner(s) : 1 - 8. 
Ms.KRINA CALLA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
UNSERVED-REFUSED (N) for Respondent(s) : 5 -
7. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Learned
Assistant Government Pleader Ms.Krina Calla wants some time to take
instructions in the matter. Adjourned to 1st September
2008. Mr.B.D. Karia, learned advocate appearing for respondent no.3
makes a statement before the Court that respondent no.3 will not
convene meeting of the Board of Directors till the next date of
hearing.

(RAVI R. TRIPATHI, J.)

karim

   

Top