Gujarat High Court High Court

Jagdishchandra vs State on 10 September, 2008

Gujarat High Court
Jagdishchandra vs State on 10 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/954220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9542 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 13162 of 2004
 

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

 

JAGDISHCHANDRA
MANSINGHBHAI JADAV - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KALPESH N SHASTRI for
Petitioner(s) : 1, 
MS KRINA CALLA, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,5 - 6. 
None for Respondent(s) : 2, 4, 
MR HS
MUNSHAW for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application and in view of the
statement made by learned advocate for the applicant that an
identical matter being Special Civil Application No. 13166 of 2004 is
fixed for hearing on 12th September 2008, this application
is allowed. Main matter being Special Civil Application No. 13162 of
2004 shall come for hearing alongwith Special Civil Application No.
13166 of 2004 on 12.09.2008. Civil Application stands disposed of
accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top