Gujarat High Court High Court

Nandesari vs Unknown on 26 August, 2010

Gujarat High Court
Nandesari vs Unknown on 26 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2347/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2347 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 8073 of 1995
 

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


 

NANDESARI
RASAYAN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Opponent(s)
 

=================================================
 
Appearance : 
MR
HASIT DILIP DAVE for Applicant(s) : 1,None for Applicant(s) : None
for Petitioner No(s).: for Applicant(s) : 2, 
MRS. KRINA CALLA AGP
for Opponent(s) : 1, 
None for Opponent(s) : 2 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 26/08/2010 

 

ORAL
ORDER

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

For
refund of the money, the petitioner earlier moved Miscellaneous Civil
Application No. 448 of 2004, which having not been entertained, after
12 years of disposal of the main writ petition a second petition for
refund of money is not entertained by this Court. Miscellaneous
Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top