Gujarat High Court
Ramanbhai vs State on 6 May, 2010
Gujarat High Court Case Information System
Print
SCA/3474/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3474 of
2009
=========================================================
RAMANBHAI
SAVJIBHAI JAKHWADIA, CHAIRMAN, VAGHRI BHAGWATI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
ASIT B JOSHI for
Petitioner(s) : 1,
MR. AMIT P. PATEL, LEARNED ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 4.
MR BHARAT JANI for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/05/2010
ORAL
ORDER
I have heard Mr. Asit B. Joshi, learned counsel for the petitioner,
Mr. Amit P. Patel, learned Assistant Government Pleader for
respondents Nos.1 to 3 and Mr. Bharat Jani, learned counsel for
respondent No.4.
Issue
Rule, returnable on 28.06.2010.
By
order dated 15.04.2010, the ad-interim relief has been directed to
continue, till further orders. The ad-interim relief is confirmed and
shall operate as interim relief, till the final decision of the
petition.
(Smt. Abhilasha Kumari, J.)
Safir
Top