Gujarat High Court
Indumatiben vs State on 23 March, 2010
Gujarat High Court Case Information System
Print
CA/209/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 209 of 2010
In
LETTERS
PATENT APPEAL No. 37 of 2008
In
SPECIAL
CIVIL APPLICATION No. 12697 of 2006
=================================================
INDUMATIBEN
INDRAVADAN PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
YN OZA, SR. ADVOCATE with MR
DHAWAN M JAYSWAL for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/03/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is desirable if the Letters Patent Appeal is decided on merits. Post
Letters Patent Appeal No. 37 of 2008 alongwith the Civil Applications
on 1st April, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top