Gujarat High Court High Court

Dhanjibhai vs State on 28 January, 2010

Gujarat High Court
Dhanjibhai vs State on 28 January, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13367/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13367 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 1 of 2010
 

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

 

DHANJIBHAI
HIRAJIBHAI BUKELIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KG PANDIT for
Petitioner(s) : 1, 
MS MOXA THAKKER ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1 - 3. 
None for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 28/01/2010 

 

ORAL
ORDER

As
stated by learned counsel Mr.K.G.Pandit, the same issues as are
raised in the present petitions are raised in Special Civil
Application No.2492 of 2009 which is pending before the First Court.
Therefore, present petitions were required to be tagged with that
petition, according to the request of learned counsel Mr.Pandit.
Learned A.G.P. having no objection, both the present petitions may be
placed before the Hon’ble Chief Justice for appropriate orders.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top