Gujarat High Court High Court

Deepcand vs State on 23 November, 2010

Gujarat High Court
Deepcand vs State on 23 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/889/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 889 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9934 of 2009
 

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

 

DEEPCAND
VIRPAL SHAH & 1 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THRO.SECRETARY (APPEALS) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI
for
Appellant(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5  
MR JK SHAH
AGP  for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE      MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER   26th November 2010
		
	

 

 ORAL
ORDER

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

Counsel
for the State prays for and is allowed further two weeks’ time to
file reply affidavit. Post the matter on 27th
December 2010.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

prakash*

   

Top