Gujarat High Court High Court

Manishkumar vs State on 11 August, 2010

Gujarat High Court
Manishkumar vs State on 11 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4828/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4828 of 2010
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2082 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 9268 of 2002
 

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

 

MANISHKUMAR
CHANDULAL LOLIYANIYA - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MR
BS BRAHMBHATT for
Petitioner(s) : 1, 
MS VS PATHAK, ASSTT.GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/08/2010 

 

ORAL
ORDER

In
view of the fact that Special Civil Application No. 9268 of 2002 was
decided by the co-ordinate Bench of this Court [Coram: Akil Kureshi,
J.] on 15.1.2009, this matter requires to be placed before the same
Bench after obtaining necessary orders from the Hon’ble Chief
Justice.

[H.B.

ANTANI, J.]

pirzada/-

   

Top