Gujarat High Court High Court

Muljibhai vs State on 15 November, 2011

Gujarat High Court
Muljibhai vs State on 15 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10433/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10433 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 19327 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 10434 of 2008
 

To


 

SPECIAL
CIVIL APPLICATION No. 10435 of 2008
 
 
=========================================================

 

MULJIBHAI
BECHARBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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

 

Appearance
: 
MR
RK MISHRA for
Petitioner(s) : 1, 
MR SHIVANG SHUKLA, AGP for Respondent(s) : 1 in
CA Nos.10433 to 10434 of 2005.  
MR APURVA DAVE, AGP for
respondent(s):1 in CA No.10435 OF 2005
 

MR MANISH
J PATEL for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
 
ORAL
ORDER

Rule.

Learned AGP waives service for respondent no.1-State.

Reply
in the main petitions will be filed within four weeks. Rejoinder, if
any, will be filed within two weeks thereafter. Special Civil
Applications to be fixed in January, 2009.

Civil
Applications are disposed of. Rule is made absolute accordingly.

(K.S.JHAVERI,J.)

(ila)

   

Top