Gujarat High Court High Court

Mukundbhai vs State on 1 March, 2011

Gujarat High Court
Mukundbhai vs State on 1 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2981/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2981 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12599 of 2010
 

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


 

MUKUNDBHAI
GOPALJIBHAI GOHEL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ANAND B GOGIA for
Appellant(s) : 1,MR RB GOGIA for Appellant(s) : 1,MR BB GOGIA for
Appellant(s) : 1, 
Mr N J Shah, Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

			
   Date : 01/03/2011 

 

ORAL
ORDER

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

Learned
AGP
prays for 10 days’ time to file affidavit-in-reply. Copy of the
affidavit-in-reply shall be served to the learned counsel for the
appellant on or before 11.3.2011 and rejoinder affidavit may be filed
within 10 days’ thereafter. Place this matter on 28.3.2011.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

msp

   

Top