Gujarat High Court
Government Pleader For vs Mr Ad Oza For Respondent(S) : 2 on 9 November, 2011
Gujarat High Court Case Information System
Print
SCA/11000/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11000 of
2008
=========================================================
MANISH
MUKUNDRAI DOSHI
Versus
STATE
OF GUJARAT & OTHERS
=========================================================
Appearance :
MR
DP KINARIWALA for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR AD OZA for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 3,
MR PR NANAVATI for
Respondent(s) : 4,
MR VH DESAI for Respondent(s) : 5,
MR BHARAT
R PANDYA for Respondent(s) : 6,
MR AY KOGJE for Respondent(s) :
6,
MR BHARGAV HASURKAR for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 09/11/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)
Since
one of us [Dave, J] is not willing to take up the matter on personal
grounds, let the matter be released from this Court.
Place
the matter before the Acting Chief Justice for appropriate order.
[BHASKAR
BHATTACHARYA, ACTING C.J.]
[A.L.DAVE.
J.]
mathew
Top