Gujarat High Court
Gujarat vs The on 23 August, 2010
Gujarat High Court Case Information System
Print
SCA/5102/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5102 of 2008
With
SPECIAL
CIVIL APPLICATION No. 5919 of 2008
=========================================================
GUJARAT
NAI TALIM SANGH & 3 - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
MK VAKHARIA for
Petitioner(s) : 1 - 4.
MR KAMAL TRIVEDI, ADVOCATE GENERAL WITH MS
SANGITA VISHEN AGP for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/08/2010
ORAL
ORDER
1. Heard
learned Senior Advocate Mr.K.G.Vakharia for petitioners and learned
Advocate General Mr.Kamal Trivedi with learned AGP Ms.Sangita Vishen
for respondent No.1.
2. I have
considered the submissions made by both learned advocates. The
question involved and raised in present petition requires detailed
examination. Hence, Rule, returnable on 6.10.2010.
3. Meanwhile,
the order dated 25.3.2008 passed by this Court in respect to interim
relief shall remain continued till the matters are finally decided by
this Court, subject to clarification made by this Court on 6.8.2010.
(H.K.RATHOD,J.)
(vipul)
Top