Gujarat High Court High Court

Rasiklal vs State on 11 January, 2010

Gujarat High Court
Rasiklal vs State on 11 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/164/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 164 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9057 of 2007
 

 
 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

RASIKLAL
MANIKCHAND DHARIWAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PM BHATT for
Applicant(s) : 1, 
MR MR MENGDE, AGP  for Respondent(s) : 1   2. 
                                                       MR HS MUNSHAW 
for Respondent(s) : 3 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 11/01/2010 

 

 
ORAL
JUDGMENT

1. RULE.

Shri M.R. Mengde, learned AGP waives service of notice of rule
on behalf of respondents nos. 1 and 2 and Shri H.S. Munshaw, learned
advocate waives service of notice of rule on behalf of respondent no.

3.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
the present application is taken up for final hearing today.

3. The
present application has been preferred by the applicant-original
petitioner for fixing the early date of hearing of main Special Civil
Application.

4. Considering
the facts narrated in the application, Registry is directed to notify
the main Special Civil Application for final hearing on 25/01/2010.

5. With
this, the present application is allowed. Rule is made absolute
accordingly.

(M.R.

SHAH, J.)

siji

   

Top