Gujarat High Court High Court

Gopalbhai vs State on 12 October, 2011

Gujarat High Court
Gopalbhai vs State on 12 October, 2011
Bench: Vijay Manohar Jhaveri, Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/1482/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1482 of 2004
 

In


 

SPECIAL
CIVIL APPLICATION No. 2200 of 2002
 

With


 

CIVIL
APPLICATION No. 5919 of 2004
 

In
LETTERS PATENT APPEAL No. 1482 of 2004
 

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


 

GOPALBHAI
SOMABHAI TADVI & 10 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 13 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHALIN N MEHTA for the Appellants.  
Mr.N.J.Shah, Assistant
GOVERNMENT PLEADER for Respondent no.1. 
RULE SERVED for
Respondent(s) : 2,4 - 14. 
RULE UNSERVED for Respondent(s) : 3. 
MR
ASIM J PANDYA for Respondent(s) :
4. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/10/2011 

 

 
				
 ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Notice
to unserved respondent returnable on 28.11.2011. Interim relief
prayed for by the petitioners cannot be granted at this stage. Hence,
Civil Application is dismissed.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji