Gujarat High Court High Court

Naginbhai vs State on 15 September, 2008

Gujarat High Court
Naginbhai vs State on 15 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5680/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5680 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 5744 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 5684 of 2008
 

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

 

NAGINBHAI
DALSUKHBHAI TADVI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1,MR HEMANG M SHAH for Petitioner(s) : 1, 
MR
APURVA DAVE, AGP for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 3, 
MR
BD KARIA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Rule.

Expedited.

By
way of interim relief it is directed that no recovery shall be made
from the petitioner.

(K.S.JHAVERI,
J.)

(ila)

   

Top