Gujarat High Court
Jayprakash vs State on 21 October, 2010
Gujarat High Court Case Information System
Print
LPA/2358/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2358 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6113 of 2010
With
CIVIL
APPLICATION No. 12385 of 2010
In
LETTERS PATENT APPEAL No. 2358 of 2010
=========================================================
JAYPRAKASH
HARISHCHANDRA MOGHE & 8 - Appellant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
KIRIT J MACWAN for
Appellant(s) : 1 - 9.
MR NJ SHAH AGP for Respondent(s) : 1 -
4.
None for Respondent(s) : 5 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE M.D. SHAH
Date
: 21/10/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
appeal is admitted.
ORDER
IN CA:
Learned
advocate for the applicants does not press this civil application.
The civil application stands disposed of accordingly.
(A.L.
DAVE, J.)
(M.D.
SHAH, J.)
zgs/-
Top