Gujarat High Court
Ushakant vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CA/10425/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10425 of 2008
In
SPECIAL
CIVIL APPLICATION No. 8087 of 1999
=========================================================
USHAKANT
K VAIDYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
HARSHAL N PANDYA for
Petitioner(s) : 1,
MS KRINA CALLA, AGP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/09/2008
ORAL
ORDER
In
view of the averments made in the present Civil Application, the same
is allowed in terms of para 5(A) of the application.
Special
Civil Application to be fixed for hearing on 17/10/2008. Civil
Application is disposed of accordingly.
(K.S.JHAVERI,J.)
(ila)
Top