Gujarat High Court High Court

Digvijaysinh vs State on 24 February, 2010

Gujarat High Court
Digvijaysinh vs State on 24 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13658/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13658 of 2009
 

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


 

DIGVIJAYSINH
MAHENDRASINH GOHIL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PANKAJ K SONI for
Petitioner(s) : 1,MS RAKSHA S DIKSHIT for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

No
case having been made out for compassionate appointment on the basis
of the scheme for that purpose applicable at the relevant time, the
petition is summarily dismissed.

(D.H.Waghela,
J.)

Jyoti

   

Top