Gujarat High Court
S vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
LPA/809/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 809 of 2008
In
SPECIAL
CIVIL APPLICATION No. 4047 of 1999
=====================================================
S
S SHAH - Appellant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=====================================================
Appearance :
Appellant
in Person
MR DC SEJPAL, AGP for Respondent(s) : 1 -
2.
Respondent(s) : 3, 6 - 7 SERVED
None for Respondent(s) : 4,
7,
NOTICE NOT RECD BACK for Respondent(s) : 4.2.1,4.2.2 -
5.
=====================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 05/02/2009
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Registry
will amend the cause-title in accordance with the directions issued
on 11th December, 2008 on Civil Application No.12991/2008.
The Appeal be heard along with Letters Patent Appeal No.1897/2007.
(H.B.Antani,
J.) (Ms.R.M.Doshit, J.)
Top