Gujarat High Court High Court

Dahyalal vs State on 4 February, 2011

Gujarat High Court
Dahyalal vs State on 4 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/695/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING STAY No. 695 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 10596 of 2004
 

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

 

DAHYALAL
MULSHANKAR VAIDYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL L MEHTA for
Petitioner(s) : 1, 
MR L.R.Pujari, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4,3.2.5  
MR
SHITAL R PATEL for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/02/2011 

 

ORAL
ORDER

Office
is directed to list Special Civil Application No.10596
of 2004 on 21-2-2011 for final hearing in the 2nd
board. In view of the above direction, this Civil Application stands
disposed of.

(M.D.SHAH,J.)

radhan

   

Top