Gujarat High Court High Court

Mohd vs State on 23 June, 2008

Gujarat High Court
Mohd vs State on 23 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/17922/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17922 of 2007
 

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

MOHD.
IQBALBHAI GULAMNABI MANSURI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 14 - Respondent(s)
 

======================================
 
Appearance : 
MR
BHUNESH C RUPERA for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 - 3, 6,
8,11 - 12, 15, 
MR
GIRISH D BHATT for Respondent(s) : 4 - 5,
7,9 - 11. 
MR RM CHAUHAN for
Respondent(s) : 6, 12, 
-
for Respondent(s) : 13 -
15. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 23/06/2008 

 

ORAL
ORDER

Learned
counsel for the appellant submits that he has taken consent of the
other side.

List
it on 25.07.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

binoy