Gujarat High Court High Court

Manharlal vs State on 17 July, 2008

Gujarat High Court
Manharlal vs State on 17 July, 2008
Bench: Akil Kureshi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8248/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8248 of 2008
 

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

 

MANHARLAL
RATILAL BACHKANIWALA & 5 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO SPECIAL SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Petitioner(s) : 1 - 6. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 2 -
3. 
DS AFF.NOT FILED (N) for Respondent(s) : 2 - 3. 
MR SHITAL R
PATEL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
 
ORAL
ORDER

At
the request of learned advocate Shri Shital Patel for the private
respondent, adjourned to 13.8.2008.

In
the meantime it will be open for the petitioners to pray for
adjournment in the remand proceedings.

(Akil
Kureshi,J.)

(raghu)