Gujarat High Court High Court

State vs Rajesh on 16 December, 2010

Gujarat High Court
State vs Rajesh on 16 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14531/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14531 of
2010 
 
=========================================================

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

RAJESH
POPATLAL DARJI - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 3. 
NOTICE SERVED for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 16/12/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Mukesh H. Rathod, submits that he has instruction to
appear on behalf of the respondent. He prays for time.

Considering
the facts of the case, ad-interim relief in terms of Para-10(C),
subject to 17(B) is granted, till then. S.O. to 28th
December, 2010.

(K.A.

PUJ, J.)

Pankaj

   

Top