Gujarat High Court
Vankar vs State on 5 March, 2010
Gujarat High Court Case Information System
Print
CA/2405/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2405 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9725 of 1999
=========================================================
VANKAR
HARGOVINDBHAI DEVABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Petitioner(s) : 1,
MR RASHESH A RINDANI AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/03/2010
ORAL
ORDER
In
view of the averments made in the application, the same is allowed in
terms of paragraph Nos. 5(A) and 5(B). Application stands disposed of
accordingly.
Main
Matter shall be listed for final hearing on 31.03.2010.
(K.S.JHAVERI,
J.)
niru*
Top