Gujarat High Court
State vs Ravjibhai on 18 July, 2008
Gujarat High Court Case Information System
Print
CA/7166/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 7166 of 2008
In
SPECIAL
CIVIL APPLICATION No. 20427 of 2006
With
CIVIL
APPLICATION No. 8475 of 2007
In
SPECIAL
CIVIL APPLICATION No. 20427 of 2006
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
RAVJIBHAI
MATHURBHAI PAGI & 1 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
MR MD RANA for Respondent(s) : 1,
MR BM
MANGUKIYA for Respondent(s) : 2,
MR RS SANJANWALA for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 18/07/2008
COMMON
ORAL ORDER
In
view of the order passed in the main Special Civil Application, no
orders are required to be passed in the Civil Applications.
Hence,
disposed of accordingly.
(JAYANT PATEL, J.)
Suresh*
Top