Gujarat High Court High Court

M vs State on 20 August, 2010

Gujarat High Court
M vs State on 20 August, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5020/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5020 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1137 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11429 of 2009
 

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

 

M
S LOKHANDE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH V SHAH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 20/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

It
is mentioned by learned advocate Mr.Dilip Kanojia for Mr.Dharmesh V.
Shah for the applicant that the learned advocate has filed sick note.
At his request the matter is adjourned to 25th August
2010.

(RAVI
R. TRIPATHI, J.)

(S.R.

BRAHMBHATT, J.)

karim

   

Top