Gujarat High Court
Manish vs State on 1 February, 2011
Gujarat High Court Case Information System
Print
SCA/11000/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11000 of 2008
=========================================
MANISH
MUKUNDRAI DOSHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance :
MR
DP KINARIWALA for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR AD OZA for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 3,
MR PR NANAVATI for
Respondent(s) : 4,
MR VH DESAI for Respondent(s) : 5,
MR BHARAT
R PANDYA for Respondent(s) :
6,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
spite of order dated 20th Dec. 2010, respondents have not
filed any further report. By way of last chance, one week time is
allowed to file such report, failing which the Court may impose costs
of Rs. 10,000/- on the State. Post the matter on 22.2.2011.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top