Gujarat High Court High Court

P.N vs State on 4 August, 2008

Gujarat High Court
P.N vs State on 4 August, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/355820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3558 of 2008
 

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

P.N.
BAVISHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

================================================= 
Appearance
: 
MR
IS SUPEHIA for Petitioner(s) : 1, 
MR DIPEN DESAI AGP for
Respondent(s) : 1, 
MR JB PARDIWALA for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 04/08/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr
Pardiwala, learned Standing Counsel for the High Court on the
administrative side states that on 29.7.2008 the High Court has
already responded to the Government’s letter dated 24.7.2008.

Mr
Dipen Desai, learned AGP prays for time to seek instructions.

The
Government is granted time upto 22.8.2008 to take final decision in
the matter.

S.O.

to 26.8.2008. No further time shall be granted.

(M.S. SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

zgs/-

   

Top