Gujarat High Court
Harpalsinh vs State on 15 July, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
SCA/7937/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7937 of 2008 ========================================================= HARPALSINH HITENDRASINH JADAV & 35 - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR RJ GOSWAMI for Petitioner(s) : 1 - 36. GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 1, MR JB PARDIWALA for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 15/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Let
the matter receive consideration by a Bench to which one of us
(Smt.Abhilasha Kumari, J.) is not a party.
(A.L.Dave,
J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)