Gujarat High Court High Court

Ketan vs State on 15 February, 2010

Gujarat High Court
Ketan vs State on 15 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1670/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 1670 of 2010
 

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

 

KETAN
PRAVINCHANDRA SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/02/2010 

 

 
 
ORAL
ORDER

A
request is made on behlaf of Mr.Ashish M. Dagli, learned advocate
that Mr.Ashish M. Dagli, learned advocate has instruction to appear
on behalf of the private respondent Nos.2 to 4 and therefore,
requested to grant some time.

Mr.Majmudar,
learned advocate appearing on behalf of the petitioner
has requested to grant short time as construction is
going on.

In
view of the above, S.O. to 17/2/2010.

[M.R.

SHAH, J.]

rafik

   

Top