Gujarat High Court High Court

Satyakam vs State on 28 January, 2011

Gujarat High Court
Satyakam vs State on 28 January, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/965/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 965 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 12349 of 2000
 

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

 

SATYAKAM
MAHESHBHAI VYAS & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BJ TRIVEDI for
Petitioner(s) : 1 - 2.MR JT TRIVEDI for Petitioner(s) : 1 - 2.MS
JIGNASA B TRIVEDI for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER
for Respondent(s) : 1 - 3. 
None for Respondent(s) : 4 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 28/01/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

It appears that as per
the order passed by the Hon’ble Chief Justice on administrative side
on 21/06/2010, the matters were ordered to be listed before Hon’ble
Mr. Justice D.H. Waghela [Division Bench] with Letters Patent Appeal.
Hence, office to list the matters before the appropriate Bench.

[
JAYANT PATEL, J. ]

[
J.C. UPADHYAYA, J.]

*
Pansala.

   

Top