Gujarat High Court
Suketubhai vs State on 17 June, 2011
Gujarat High Court Case Information System
Print
SCA/16457/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16457 of 2010
=========================================================
SUKETUBHAI
A DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 2 - 4.
NOTICE SERVED BY DS
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/06/2011
ORAL
ORDER
Heard
Mr. Dipen A. Desai, learned advocate for the petitioner and Mr.
Maulik G. Nanavati, learned Assistant Government Pleader for the
respondents.
Rule.
The
ad-interim relief granted earlier, shall continue as interim relief,
till the final disposal of the petition.
(Smt. Abhilasha Kumari, J.)
Safir*
Top