Gujarat High Court
State vs Narendrabhai on 10 May, 2010
Gujarat High Court Case Information System
Print
CA/9307/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9307 of 2009
In
LETTERS
PATENT APPEAL No. 1599 of 2009
In
SPECIAL
CIVIL APPLICATION No. 5466 of 2008
=========================================
STATE
OF GUJARAT & 4 - Petitioner(s)
Versus
NARENDRABHAI
JETHABHAI SOLANKIC/O MANJULABEN KANTI HARIJAN & 1 - Respondent(s)
=========================================
Appearance :
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
RULE
returnable on 28.06.2010. Ad interim relief in terms of
para 4(b).
[D.H.WAGHELA,
J.]
[M.D.SHAH,
J.]
Jyoti
Top