Gujarat High Court High Court

Lok vs State on 18 July, 2008

Gujarat High Court
Lok vs State on 18 July, 2008
Author: A.L.Dave,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/7957/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7957 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 712 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 25323 of 2007
 

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


 

LOK
SEVA MANDAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
PARESH UPADHYAY for Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 18/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule
returnable on 21st August, 2008.

Ad-interim
relief in terms of paragraph-5(B) of the application till then.

Direct
Service is permitted.

(A.L.Dave,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top