Gujarat High Court High Court

Sureshbhai vs State on 2 August, 2010

Gujarat High Court
Sureshbhai vs State on 2 August, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8155/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8155 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 8159 of 2010
 

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

SURESHBHAI
NARANBHAI PATEL – Petitioner(s)

Versus

STATE
OF GUJARAT & 2 – Respondent(s)

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

Appearance
:

MR
DP JOSHI for
Petitioners.

GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 –

3.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE A.L.DAVE

Date
: 02/08/2010

ORAL
COMMON ORDER

RULE.

Learned
advocate for the petitioners presses for interim relief. Interim
relief, in the given set of circumstances, cannot be granted for two
reasons; (i) it would virtually result into granting of the principal
relief, and (ii) it would stall the entire process. Hence, interim
relief is refused.

{A.L.Dave,J.]

(patel)

   

Top