Gujarat High Court High Court

State vs Shri on 29 June, 2010

Gujarat High Court
State vs Shri on 29 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6262/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6262 of 2010
 

In


 

FIRST
APPEAL No. 1148 of 2009
 

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

 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

SHRI
MANGABHAI HARIBHAI PATEL PROP. OF AMBICA BHAJIYA HOUSE & 4 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MS
CM SHAH, LD.ASST.GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 2. 
MR MA BUKHARI for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/06/2010
 

ORAL
ORDER

Heard
Ms.C.M. Shah, learned Assistant Government Pleader appearing on
behalf of the petitioners.

RULE,
returnable on 16th July 2010. In the meantime, there
shall be ad interim relief in terms of paragraph 7(B).

(K.S.

Jhaveri, J)

Aakar

   

Top