Gujarat High Court High Court

=========================================Appearance vs Unknown on 4 July, 2011

Gujarat High Court
=========================================Appearance vs Unknown on 4 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/976/2011	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 976 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 7388 of 2009
 

With


 

CIVIL
APPLICATION No. 7132 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 976 of 2011
 

 


 

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

STATE
OF GUJARAT AND OTHERS 

 

Versus
 

DHARMENDRASINH
GOVINDJI MAKWANA 

 

=========================================Appearance
: 
MR NJ SHAH,
ASSTT GOVERNMENT PLEADER for
the Appellants 
MR AS SUPEHIA for the
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 04/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. We
have heard learned Assistant Government Pleader Mr. N.J. Shah for the
appellants and learned counsel Mr. A.S. Supehia for the respondent.

2. The
learned counsel for the parties have agreed that the controversy
involved in this appeal is squarely covered by the decision taken in
Letters Patent Appeal
No.2991 of 2010, on 24.1.2011.

3. This
Letters Patent Appeal is
dismissed on the same terms and conditions as provided in order dated
24.1.2011 passed in Letters Patent
Appeal No.2991 of 2010, in the case of A.B. Chavda Vs.
State of Gujarat and others.

4. Since
the main appeal is dismissed, no orders on the Civil Application are
not required to be passed and the same stands disposed of.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top