Gujarat High Court High Court

Ishaq vs State on 18 September, 2008

Gujarat High Court
Ishaq vs State on 18 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/9958/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 9958 of 2008
 

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

 

ISHAQ
MOHAMMAD MARADIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Petitioner 
MS MINI NAIR AGP for
Respondent(s) : 1
& 2 
MR
LR PATHAN for
Respondent(s) : 3, 
MR
SUNIL C PATEL for
Respondent(s) : 4
- 5. 
MR
RC KAKKAD for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE SHARAD D. DAVE  18th September, 2008
		
	

 

 
 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule. Notice as to interim
relief and hearing of rule returnable on 26th September,
2008. Learned Advocates Ms. Nair; Messrs. R.C Kakkad; L.R Pathan;
and Sunil C. Patel appear for and waive service on behalf of the
respective respondents.

{Miss R.M
Doshit, J.}

{Sharad D.

Dave, J.}

Prakash*

   

Top