Gujarat High Court High Court

R vs State on 30 September, 2008

Gujarat High Court
R vs State on 30 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1170620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11706 of 2008
 

In
 

CIVIL
APPLICATION (Stamp) No. 7410 of 2008
 

In
 

SPECIAL
CIVIL APPLICATION No. 12264 of 2004
 

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

 

R
R SHUKLA SINCE DECD. THRO HIS HEIR & L.RS. SUMITRADEVI -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
MS
KRINA CALLA AGP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/09/2008 

 

 
 
ORAL
ORDER

Rule.

Ms. Krina Calla, learned AGP, waives service of rule.

Heard.

In view of the averments made in the application, the same is allowed
in terms of Para-3(A). The application stands disposed of
accordingly. Rule is made absolute.

Civil
Application (Stamp) No.7410 of 2008 to be listed for hearing on
07.10.2008.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top