Gujarat High Court High Court

Ramanlal vs State on 4 August, 2010

Gujarat High Court
Ramanlal vs State on 4 August, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6530/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6530 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3289 of 2000
 

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


 

RAMANLAL
SOMABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MRS
KETTY A MEHTA for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 3, 3.2.2,
3.2.3, 3.2.4,3.2.5 - 5. 
MR SUNIL C PATEL for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 04/08/2010 

 

 
 
ORAL
ORDER

Heard
the learned Advocates of both the sides.

Considering
the averments made in the application, the prayer as set out in
para 7(A) is granted. Rule is made absolute accordingly.

[H.B. ANTANI, J.]

msp

   

Top