Gujarat High Court High Court

Ashok vs State on 25 March, 2010

Gujarat High Court
Ashok vs State on 25 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/507/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 507 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13844 of 2009
 

With


 

CIVIL
APPLICATION No. 2939 of 2010
 

In
LETTERS PATENT APPEAL No. 507 of 2010
 

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


 

ASHOK
KUMAR SHARMA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=============================================
 
Appearance : 
NANAVATI
ASSOCIATES for Appellant(s) : 1, 
MR PK JANI GOVERNMENT PLEADER for
Respondent(s) : 1, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
view of the fact that main appeal preferred by the appellant is
pending before the District Judge, Gandhinagar, this Court is not
inclined to interfere with the interim order passed by the appellate
court. The Letters Patent Appeal and Civil Application for stay are,
accordingly, dismissed. No costs.

Appellant
may pursue both the appeals.

(S.

J. MUKHOPADHAYA, C.J. )

(
AKIL KURESHI, J. )

kailash

   

Top