Gujarat High Court High Court

Morarbhai vs State on 10 February, 2011

Gujarat High Court
Morarbhai vs State on 10 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3292/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 3292 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 11730 of 2006
 

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

 

MORARBHAI
V. PATEL & 10 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THR' SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Applicant(s) : 1 - 11. 
MS. ARCHANA RAVAL, AGP for Opponent (s) :
1-2 
MR. PRABHAV MEHTA for NANAVATI ASSOCIATES for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

Date
: 17/03/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

RULE
returnable on 27.3.2008.

Ms.

Archana Raval, learned AGP appears and waives service of notice of
Rule on behalf of Opponent Nos. 1 and 2 whereas Mr. Prabhav Mehta,
learned advocate for Nanavati Associates, appears and waives service
of Rule on behalf of Opponent No.3.

(A.M.Kapadia,J)

(R.H.Shukla,J)

Jayanti*

   

Top