Gujarat High Court High Court

U vs State on 11 November, 2011

Gujarat High Court
U vs State on 11 November, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1583/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1583 of 1997
 

In


 

SPECIAL
CIVIL APPLICATION No. 4477 of 1983
 

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

 

U
C SHAH - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
TANNA
ASSOCIATES for
Appellant(s) : 1, 
MR NJ SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR KH BAXI for Respondent(s) : 2, 
None for
Respondent(s) : 3 - 8. 
NOTICE SERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

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

Mr.

N.J. Shah, learned AGP appearing for the respondent no. 1 shall file
affidavit-in-reply within a period of three weeks from today.
Affidavit-in-rejoinder, if any, shall be filed within a period of two
weeks thereafter. Matter to be listed on 20.12.2011.

(V.M.

SAHAI, J.) (K.S. JHAVERI, J.)

Divya//

   

Top