Gujarat High Court High Court

====================================== vs Mr Pk Jani on 22 July, 2010

Gujarat High Court
====================================== vs Mr Pk Jani on 22 July, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8436/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8436 of 2010
 

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

JITENBHAI
KARSHANBHAI PARMAR 

 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY AND OTHERS
 

====================================== 
Appearance
: 
MR MIHIR JOSHI, Senior Advocate with MR
DIPEN A DESAI for Petitioner. 
MR PK JANI, GOVERNMENT PLEADER for
Respondent No.1. 
None for Respondent Nos .2 -
4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 22/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

RULE
and NOTICE for
final disposal returnable on 27th July 2010. Learned
Government Pleader waives service for respondent no.1. Direct
service for the rest. In the meantime, ad-interim relief in terms of
paragraph 6-c.

(D.H.Waghela,
J.)

(Bankim
N.Mehta, J.)

*malek

   

Top