Gujarat High Court High Court

Ranchhodbhai vs State on 22 February, 2011

Gujarat High Court
Ranchhodbhai vs State on 22 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2258/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2258 of 2011
 

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

 

RANCHHODBHAI
PUNABHAI CHAUDHARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 22/02/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Issue
urgent notice as to interim relief returnable on 28.2.2011. Learned
Assistant Government Pleader waives service for respondent Nos.1 and

2. Direct service for the rest.

(D. H. WAGHELA,
J.)

(K. A. PUJ, J.)

kks

   

Top