Gujarat High Court High Court

State vs Brahmbhatt on 25 August, 2008

Gujarat High Court
State vs Brahmbhatt on 25 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9892/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9892 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 22607 of 2005
 

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

 

STATE
OF GUJARAT & 3 - Petitioner(s)
 

Versus
 

BRAHMBHATT
RAJESHKUMAR JASUBHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1
- 4. 
MR
KB PUJARA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

This
Civil Application is filed with a prayer for vacating interim relief.

2. When
the matter is called out, Mr. Pujara is not present. Hence, notice
returnable on 4th September, 2008. Direct service is
permitted.

[
K.M. Thaker, J. ]

rmr.

   

Top