Gujarat High Court
Sardarji vs Union on 2 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/50420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 504 of 2008
=======================================================
SARDARJI
MAGANJI WAGHELA S/O MAGANJI WAGHELA - Applicant(s)
Versus
UNION
OF INDIA THRO SECRETARY & 105 - Respondent(s)
=======================================================
Appearance :
HL
PATEL ADVOCATES for Applicant(s) : 1,
NOTICE
UNSERVED for Respondent(s) : 1, 3,95
- 98.
PUBLIC PROSECUTOR for
Respondent(s) : 2,
MR
ROHIT S VERMA for Respondent(s) : 4 9,
11-20, 22-23, 25, 27-32, 37-38, 40-42,
44, 46, 50-62,
64-73, 75-81, 83-84, 86-94, 99-106.
NOTICE
NOT RECD BACK for Respondent(s) : 10,
21, 36, 48,
63,
NOTICE
SERVED for Respondent(s) : 24, 26,33
- 35, 39, 43,
45, 47, 49,
74,82 -
85.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 02/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE DN PATEL)
This
matter is mentioned by the consent of the parties for adjournment as
Special Leave Petition is pending before the Hon’ble Supreme Court,
wherein Constitutionality of the Central Pota Review Committee was
challenged.
Hence,
the matter stands over to 23rd October, 2008.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top