Gujarat High Court High Court

State vs Manubhai on 22 February, 2011

Gujarat High Court
State vs Manubhai on 22 February, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5304/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 5304 of 2002
 

In


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 5303 of 2002
 

In
CIVIL APPLICATION No. 7098 of 2000
 

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


 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

MANUBHAI
BHAICHANDDAS PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
MR YATIN SONI for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

				Date
: 22/02/2011 

 

 
ORAL
ORDER

It
appears from the record that this Court (Coram : Ravi R.
Tripathi,J.) dated 16th August 2002 ordered to hear this
application with Second Appeal, therefore, the Registry is directed
to list this application with Second Appeal when the Second Appeal
is notified for final hearing.

(B.N.

Mehta,J.)

mary//

   

Top