Gujarat High Court High Court

Sai vs State on 3 September, 2010

Gujarat High Court
Sai vs State on 3 September, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4169/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4169 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 4170 of 2008
 

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


 

SAI
RACHANA CO-OPERATIVE HOUSING SOCIETY LTD & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
Appearance : 
MR
KK TRIVEDI for Petitioner(s) : 1
- 2. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3,6 - 8. 
MR
TUSHAR MEHTA for Respondent(s) : 4
- 5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 07/03/2008 

 

 
COMMON
ORAL ORDER

Notice
returnable on 17.3.2008.

Mr.Tushar
Mehta, learned counsel, waives service of notice on behalf of the
respondents No.5 and 6.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top