Gujarat High Court High Court

Manjulaben vs State on 12 May, 2010

Gujarat High Court
Manjulaben vs State on 12 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6017/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6017 of 2010
 

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

 

MANJULABEN
SHANKARLAL PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMANG R RAWAL for
Petitioner(s) : 1, 
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/05/2010
 

ORAL
ORDER

Heard
Mr.Hemang Rawal, learned advocate for the petitioner.

Rule.

To be expedited. There
shall be ad interim relief in terms of paragraph 8(D). It is hereby
clarified that the order of re-fixation is not stayed.

Direct
Service is permitted.

(K.S.

Jhaveri, J)

Aakar

   

Top