Gujarat High Court High Court

Ashokbhai vs State on 30 September, 2008

Gujarat High Court
Ashokbhai vs State on 30 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/12452/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12452 of 2006
 

In


 

LETTERS
PATENT APPEAL No. 1400 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 17009 of 2004
 

With


 

CIVIL
APPLICATION No. 12453 of 2006
 

In
LETTERS PATENT APPEAL No. 1401 of 2006
 

With


 

CIVIL
APPLICATION No. 12455 of 2006
 

In
LETTERS PATENT APPEAL No. 1402 of 2006
 

TO


 

CIVIL
APPLICATION No. 12456 of 2006
 

In
LETTERS PATENT APPEAL No. 1403 of 2006
 

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

 

ASHOKBHAI
HARIBHAI GAJERA THRO'POWER OF ATTORNE HOLDER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1, 
RULE
SERVED for
Respondent(s) : 1, 
MR
HS MUNSHAW for
Respondent(s) : 2, 
MR
BS PATEL for
Respondent(s) : 3, 
MRS
RANJAN B PATEL for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

Date
: 30/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

None
of the learned advocates is present. S.O. to 7th October,
2008.

(
Sharad D Dave, J ) ( Ms.R.M.Doshit, J )

srilatha

   

Top