Gujarat High Court High Court

Dipmala vs The on 11 August, 2008

Gujarat High Court
Dipmala vs The on 11 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/572520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5725 of 2008
 

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


 

DIPMALA
YUVA WELFARE TRUST - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VASANT S SHAH for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

In
view of the fact that the petition involves number of disputed
questions of fact, it is not possible to decide this issue in a writ
petition. Only on this count, this petition is not entertained
leaving it open for the petitioner to ventilate the grievances before
the appropriate authority / forum in accordance with law.

Petition
is disposed of accordingly.

(AKIL
KURESHI, J.)

ashish//

   

Top