Gujarat High Court High Court

Dineshkumar vs State on 24 October, 2008

Gujarat High Court
Dineshkumar vs State on 24 October, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13240/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13240 of 2008
 

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

 

DINESHKUMAR
FALJIBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUAJRAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR KIRIT V CHAUDHARI for Petitioner(s) : 1, 
Mr.
J.K Shah Asst.GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Rule.

Expedited.

The
respondents are directed to file reply within six months. In case the
reply is not filed and if it is found that reply was necessary the
burden of state exchequer will be recovered from the concerned
officer who was responsible for filing the reply. Direct service is
permitted.

(K.S.Jhaveri,J.)

mary//

   

Top