Gujarat High Court
Keshavbhai vs State on 8 October, 2010
Gujarat High Court Case Information System
Print
CA/13344/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 13344 of 2009
with
SPECIAL
CIVIL APPLICATION No. 4332 of 2000
=========================================================
KESHAVBHAI
MORARBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MR PRANAV
DAVE AGP for Respondent(s) : 1 - 2.
MR JV BHAIRAVIA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/10/2010
ORAL
ORDER
ORDER
IN CIVIL APPLICATION NO. 13344 OF 2009
This
application has been filed by original respondent No.3 of Special
Civil Application for vacating interim relief granted by this Court
on 20.02.2001 in Special Civil Application No. 4332 of 2000.
Considering
the facts and circumstances of the case, it will not be appropriate
to vacate interim relief granted by this Court in Special Civil
Application No. 4332 of 2000 on 20.02.2001. Hence, the application
for vacating interim relief is rejected.
(K.S.JHAVERI,
J.)
ORDER
IN SPECIAL CIVIL APPLICATION NO. 4332 OF 2000
Matter
is fixed for hearing om 20.10.2010.
(K.S.JHAVERI,
J.)
niru*
Top