Gujarat High Court High Court

Hafeez vs State on 16 July, 2010

Gujarat High Court
Hafeez vs State on 16 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5728/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5728 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 5732 of 2010
 

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

 

HAFEEZ
RIZWAN MAHAMOOD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURAV CHUDASAMA for
Petitioner(s) : 1, 
MS JIRGA JHAVERI, AGP for Respondent(s) : 1,
2. 
NOTICE SERVED for Respondent(s) : 4,6 - 7. 
MR DHAVAL G
NANAVATI for Respondent(s) : 3, 
MS MAMTA R VYAS for Respondent(s)
: 5, 
NOTICE SERVED BY DS for Respondent(s) :
8, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/07/2010 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

I
have considered submissions made by all learned advocates appearing
on behalf of respective parties and also considered question involved
in present petition which requires detailed examination by this
Court. Hence, RULE.

Expedited.

[H.K.

RATHOD, J.]

#Dave

   

Top