Gujarat High Court High Court

Harshaben vs State on 3 September, 2010

Gujarat High Court
Harshaben vs State on 3 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10929/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10929 of 2009
 

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

 

HARSHABEN
S PRAJAPATI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM PARIKH for
Petitioner(s) : 1, 
MR NIKUNT RAVAL, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MR DILIP B RANA for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/09/2010
 

ORAL
ORDER

Heard
Mr.H.M. Parikh, learned advocate for the petitioner.

Rule,
returnable on 21st September
2010. The formal service of notice of Rule is waived by
Mr.Nikunt Raval, learned Assistant Government Pleader on behalf of
the respondent-State and Mr.Dilip Rana, learned advocate for the
respondent No.4.

The
ad interim relief granted earlier by this Court will continue
pending this petition.

Direct
Service is permitted qua rest of the respondents.

(K.S.

Jhaveri, J)

Aakar

   

Top