Gujarat High Court
Bharwad vs State on 7 October, 2008
Gujarat High Court Case Information System
Print
SCA/1199420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11994 of 2008
=========================================================
BHARWAD
SHANKARBHAI DHUDABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
MR PERCY KAVINA SR ADV with MR DK PUJ for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 07/10/2008
ORAL
ORDER
Heard
learned counsel for the petitioner.
Notice
returnable on 18.11.2008.
In
the meanwhile ad interim relief in terms of para 8(C) is granted.
Direct
service is permitted.
(ANANT S. DAVE, J.)
*pvv
Top