Gujarat High Court High Court

State vs Varshaben on 14 October, 2008

Gujarat High Court
State vs Varshaben on 14 October, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1185420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 11854 of 2008
 

In


 

CIVIL
APPLICATION No. 8851 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6227 of
2008 
=================================================
 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

VARSHABEN
MANHARBHAI KAKADIYA & 5 - Respondent(s)
 

=================================================
 
Appearance
: 
GOVERNMENT PLEADER for
Petitioner(s) : 1, 
MR DILIP L KANOJIYA for Respondent(s) : 1, 
MR
HS MUNSHAW for Respondent(s) : 2, 
MR PRASHANT G DESAI for
Respondent(s) : 3, 
None for Respondent(s) : 4 -
6. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

					Date
: 14/10/2008 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present Civil Application is seeking deletion of words which are
highlighted in para 3, column-1 of the table of the memo of the Civil
Application.

2. As
the order is passed by another Division Bench (Coram: A.L. Dave &
Abhilasha Kumari, JJ.), the office is directed to place the matter
before the same Bench after taking necessary orders, if required,
from the Hon’ble the Chief Justice.

(RAVI R. TRIPATHI, J.)

(RAJESH H. SHUKLA, J.)

karim

   

Top