Gujarat High Court High Court

Ravirajsinh vs State on 6 October, 2010

Gujarat High Court
Ravirajsinh vs State on 6 October, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4338/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4338 of 2010
 

With
 

SPECIAL
CIVIL APPLICATION No. 5812 of 2010
 

With
 

SPECIAL
CIVIL APPLICATION No.9191 of
2010 
=========================================
 

RAVIRAJSINH
JAYRAJSINH GOHIL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================Appearance
: 
MR KG PANDIT
for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1 - 3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/10/2010 

 

ORAL
ORDER

Learned
advocate Mr. K.G. Pandit, had asked for priority. But, for paucity of
time, the matters could not be taken up. As the learned advocate
has urgency in the matter, at his request, the matters are kept on
8th
October 2010.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top