Gujarat High Court High Court

State vs Jentibhai on 10 February, 2010

Gujarat High Court
State vs Jentibhai on 10 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4086/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 4086 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1358 of 2009
 

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

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

JENTIBHAI
DALSUKHBHAI PANCHAL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2. 
MR BS PATEL for Respondent(s) : 1, 1.2.1,
1.2.2, 1.2.3,1.2.4 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/02/2010 

 

ORAL ORDER

Present
application has been preferred by the State Government on 6/4/2009
for vacating the ad-interim relief granted earlier in the main
Special
Civil Application No.1358 of 2009.

Considering
the earlier order dtd.8/4/2009 as well as subsequent order
dtd.8/7/2009 no further order is required to be passed to vacate the
ad-interim relief granted earlier in the main Special
Civil Application. However, considering the fact that
the main Special
Civil Application is yet to be considered for
admission hearing and is at notice stage, Registry is directed to
notify main Special
Civil Application No.1358 of 2009 for admission
hearing on 25/2/2010. With these present application is disposed of.

[M.R.

SHAH, J.]

rafik

   

Top