Gujarat High Court High Court

Munshi vs State on 18 August, 2010

Gujarat High Court
Munshi vs State on 18 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9625/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9625 of
2010 
 
=================================================
 

MUNSHI
MANUBARWALA MEMORIAL CHARITABLE TRUST THROUGH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MS
MAMTA R VYAS for Petitioner(s) : 1, 
MR JK SHAH AGP for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr.

Jaswant K. Shah, A.G.P. accepts notice for the 1st
respondent and waives notice. Notice be issued on the 2nd
respondent. Direct notice or notice by speed post is permitted.
Case may be disposed of at the stage of admission. Post the matter
on 30.08.2010.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top