Gujarat High Court
Mohmedkhan vs State on 17 June, 2011
Gujarat High Court Case Information System
Print
SCA/2884/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2884 of 2011
=========================================================
MOHMEDKHAN
I GHASURA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
JA ADESHRA for
Petitioner(s) : 1,
MR MAULIK G NANAVATI,ASST.GOVERNMENT PLEADER
for Respondent(s):1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/06/2011
ORAL ORDER
Heard
Mr.J.A.Adeshra, learned counsel for the petitioner and Mr.Maulik G.
Nanavati, learned Assistant Government Pleader.
Rule.
It is open to the learned counsel for the petitioner to file an
application for early hearing, if so desired.
The
ad-interim relief granted earlier, shall continue as interim relief,
till the final decision of the petition.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top