Gujarat High Court
State vs Ak on 24 June, 2010
Gujarat High Court Case Information System
Print
CA/6233/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR VACATING I.R.No.6233 of 2004
In
CIVIL
APPLICATION No. 10246 of 2000
In
SPECIAL
CIVIL APPLICATION No. 9072 of 2000
=========================================================
STATE
OF GUJARAT & 5 - Petitioner(s)
Versus
AK
PATEL - Respondent(s)
=========================================================
Appearance
:
MR
NIRAJ SONI ASST GOVERNMENT PLEADER
for
Petitioner(s) : 1,3 - 6.NOTICE SERVED BY DS for Petitioner(s) : 2,
MR
KM PATEL for Respondent(s) : 1,
MR BIREN A VAISHNAV for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/06/2010
ORAL
ORDER
Considering
the fact that the main Special
Civil Application is already fixed for final hearing
and ad-interim relief granted earlier is in existence since last 10
years, the prayer of the applicants to vacate the ad-interim relief
cannot be granted now. Hence, present application is dismissed.
[M.R.
SHAH, J.]
rafik
Top