Gujarat High Court
Shraddha vs State on 2 July, 2008
Bench: Z.K.Saiyed
SCA/5703/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5703 of 2008 With SPECIAL CIVIL APPLICATION No. 5704 of 2008 With SPECIAL CIVIL APPLICATION No. 5705 of 2008 With SPECIAL CIVIL APPLICATION No. 5783 of 2008 With SPECIAL CIVIL APPLICATION No. 6807 of 2008 With CIVIL APPLICATION No. 3657 of 2008 To CIVIL APPLICATION No. 3676 of 2008 ========================================================= SHRADDHA QUARRY WORKS THRO PROP MANEKLAL BHIKHABHAI - Petitioner(s) Versus STATE OF GUJARAT & 4 - Respondent(s) ========================================================= Appearance : MR AMIT M PANCHAL for Petitioner(s) : 1, MS PANDE, AGP for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 02/07/2008 ORAL ORDER
With
the consent of the parties, all
these matters are to be notified together on 31st July,
2008.
(Z.K.SAIYED,
J.)
ashish//