Gujarat High Court
State vs Dasrathbhai on 12 March, 2010
Gujarat High Court Case Information System
Print
SCA/3178/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3178 of 2010
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
DASRATHBHAI
RAMANLAL PUJARA - Respondent(s)
=========================================================
Appearance
:
MR
AL SHARMA AGP for Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/03/2010
ORAL
ORDER
Heard
learned AGP Mr. AL Sharma on behalf of petitioner.
Considering
his submission. The question involved and raised in present
petition would require detailed examination. Hence, Rule. Ad
interim relief in terms of para 10(c) on condition that petitioner
shall have to comply with provision of Section 17 B of I. D. Act
w.e.f. date of award.
(H.K.RATHOD,
J)
asma
Top