Gujarat High Court
Dhansukhbhai vs State on 21 May, 2008
Bench: K.M.Thaker
SCA/7840/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7840 of 2008 ========================================================= DHANSUKHBHAI JAGMALBHAI - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR SATYEN B RAWAL for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 21/05/2008 ORAL ORDER
Learned
counsel Mr.Rawal submits that under the provisions of Section 57,
more particularly period of limitation prescribed therein, would be
attracted in the present case. In his submission, the action taken
against him was initiated after the period prescribed under the said
provision.
NOTICE
returnable on 16.06.2008.
NOTICE as to interim
relief also returnable on the same day.
(K.M.THAKER, J.)
Hitesh