Gujarat High Court High Court

Punabhai vs State on 5 March, 2010

Gujarat High Court
Punabhai vs State on 5 March, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2395/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2395 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13600 of 2008
 

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

 

PUNABHAI
DUKALIYABHAI GAMIT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANAND R PATEL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 4, 4.2.1,4.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
ORAL
ORDER

RULE.

Learned A.G.P. waives service. Application is allowed, by consent,
in terms of para (5) B. Rule is made absolute accordingly with no
order as to costs.

Main
petition may be listed for hearing on 19.03.2010.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top