Gujarat High Court High Court

State vs Tm on 23 March, 2011

Gujarat High Court
State vs Tm on 23 March, 2011
Author: H.K.Rathod,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1063/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1063 of 2001
 

In


 

SPECIAL
CIVIL APPLICATION No. 6930 of 1991
 

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

 

STATE
OF GUJARAT & 2 - Appellant(s)
 

Versus
 

TM
SOLANKI - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1 - 3. 
MR DP VORA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 23/03/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE H.K.RATHOD)

Alongwith
Letters Patent Appeal complete papers of Special Civil Application
are not placed by learned Assistant Government Pleader. Let entire
record of Special Civil Application be placed on record on next date
of hearing. Accordingly, matter is adjourned to 18.4.2011.

(H. K. RATHOD, J.)

(K. A. PUJ, J.)

kks

   

Top