Gujarat High Court
Harisingh vs State on 17 November, 2008
Gujarat High Court Case Information System
Print
SCA/694220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6942 of 2008
To
SPECIAL
CIVIL APPLICATION No. 6945 of 2008
=========================================================
HARISINGH
JEVANBHAI & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance :
MR
J G VAGHELA for Petitioner(s) : 1 - 5.
GOVERNMENT
PLEADER for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 1
- 2, 4,
NOTICE NOT RECD BACK for Respondent(s) : 3,
NOTICE
SERVED BY DS for Respondent(s) : 5,
MR TUSHAR MEHTA for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/11/2008
COMMON
ORAL ORDER
Heard
learned counsel for the petitioners.
Rule.
Interim
relief granted earlier to continue till further orders.
(ANANT S. DAVE, J.)
*pvv
Top