Gujarat High Court
Patel vs State on 25 August, 2008
Gujarat High Court Case Information System
Print
SCA/1002220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION NO. 10022 OF 2008
======================================
PATEL
ANNPURNABAHEN CHANDRAKA-NTBHAI & ANR. - Petitioner(s)
Versus
STATE
OF GUJARAT & ORS. - Respondent(s)
======================================
Appearance :
Mr.
Ramnandan Singh for Ms. Abha B. Makwana for Petitioner(s) : 1 -
2.
Ms. Asmita Patel, AGP for Respondent(s) : 1 - 3.
None for
Respondent(s) : 4 - 6.
Ms. Viraj S. Fozdar for Respondent(s) :
7.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/08/008
ORAL
ORDER
Heard
Mr. Ramnandan Singh, learned Advocate for the petitioners, and Ms.
Asmita Patel, learned Assistant Government Pleader for the
respondent-State.
In
view of the judgement and order passed in Special Civil Application
No.9574 of 2008 and allied matters on 12th August, 2008
involving the same issues raised in the present petition, the present
petition is dismissed summarily for the same reasons stated in the
aforesaid judgement. Notice is discharged.
[Rajesh
H. Shukla, J.]
kamlesh*
Top