Gujarat High Court High Court

Maherbai vs State on 19 February, 2010

Gujarat High Court
Maherbai vs State on 19 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6043/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 6043 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 1168 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 2507 of 1999
 

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

MAHERBAI
WD/O. SHAPURJI MERVANJI SAHER & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HM JADEJA for Petitioner
 

A.J.
Desai, AGP for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In view of the
interim order already passed on 27.8.2009, no further order is
required to be passed. Civil Application stands disposed of.

[S.J.

Mukhopadhaya, C.J.]

(Anant
S. Dave, J.)

(swamy)

   

Top