Gujarat High Court
Faruk vs State on 26 September, 2008
Gujarat High Court Case Information System
Print
CA/1018820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10188 of 2008
In
SPECIAL
CIVIL APPLICATION No. 7401 of 2008
============================================
FARUK
AHMADBHAI KURESHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
============================================
Appearance
:
MR BHUSHAN
B OZA for Petitioner(s) : 1,
MR SP HASURKAR
ASST. GOVERNMENT PLEADER for Respondent(s) : 4-5,
RULE NOT RECD
BACK for Respondent(s) : 1,3.
RULE SERVED for Respondent(s) :
2.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/09/2008
ORAL
ORDER
Learned
advocate for the applicant is not present.
Shri
S.P.Hasurkar, learned AGP, states that he has instruction to appear
on behalf of respondent Nos. 4 and 5.
That,
the matter is pertaining to restoration of main matter, Even today
learned advocate for the applicant is not present.
Matter
to be placed on board only after the learned advocate for the
applicant deposits cost of Rs.100/-.
[ANANT
S. DAVE, J.]
//smita//
Top