Gujarat High Court High Court

M vs State on 20 July, 2010

Gujarat High Court
M vs State on 20 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/673/2007	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 673 of 2007
 

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

 

M
M PRAJAPATI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
MS
BHAVIKA KOTECHA AGP  for
Respondent(s) : 1, 
NOTICE
SERVED for
Respondent(s) : 2, 
NOTICE
SERVED BY DS for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
 
ORAL
ORDER

1. Heard
the learned advocates appearing for the respective parties.

2. I
have considered the submissions made by learned advocates appearing
for the respective parties. The question involved in the present
petition requires detailed examination. Hence, Rule.
Expedited.

3. Meanwhile,
ad-interim relief granted by this Court on 9.1.2007 shall remain
continued till the matter is finally decided by this Court.

4. Learned
AGP, Ms.Bhavika Kotecha, waives the service of notice of rule on
behalf of respondent No.1. Rest to be served.

(H.K.RATHOD,J.)

(vipul)

   

Top