IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 11425 of 2002
--------------------------------------------------------------
STATE OF GUJARAT
Versus
PATEL MAHESHKUMAR RAMANLAL
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 11425 of 2002
MR RV DESAI Ld. AGP for Petitioner No. 1
MR ANAND L SHARMA for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE N.G.NANDI
Date of Order: 25/11/2002
ORAL ORDER
1.Mr. A.L.Sharma, learned advocate, has appeared on
caveat and has filed affidavit in reply.
2.Heard Mr. R.V.Desai, learned AGP for the
petitioner.
3.Rule. Mr. A.L.Sharma, learned advocate waives
service and accepts notice on behalf of respondent. It
is stated by Mr. Sharma, learned advocate for the
respondent that as far as interim relief is concerned, he
would file additional reply for which time be granted.
Let the respondent file additional reply as stated. To
come up on 13/12/2002.
4.Till then, operation / execution of the impugned
award shall remain stayed.
(N.G.Nandi,J.)
(vipul)