Gujarat High Court
R.K vs State on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/11330/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11330 of 2008
=========================================================
R.K.
PARMAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
GC RAY for Petitioner(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/10/2008
ORAL
ORDER
The
Petitioner has prayed for a direction to the respondents to comply
with the direction which was given by this Court in Special Civil
Application No.8558 of 1990 dated 06.12.2004.
Under
the provisions of Rule 189 of Gujarat High Court rules, the
appropriate remedy for the petitioner is to get a decree and execute
the same before the appropriate forum.
With
the above direction, the petition is disposed off.
(K.S.
Jhaveri, J.)
(Caroline)
Top