Gujarat High Court
Jitendrasinh vs State on 23 December, 2010
Gujarat High Court Case Information System
Print
LPA/2998/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2998 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4115 of 2010
=========================================================
JITENDRASINH
SHIVSINH VANSIYA - Appellant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR.ND
NANAVATI Sr Advocate with Mr S.M.GOHIL
for
Appellant
MR JK SHAH AGP for Respondent(s) : 1 &
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 23rd December 2010
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr. J.K
Shah, learned State counsel accepts notice on behalf of the
respondent nos. 1 & 4. Counsel for the appellant will serve two
copies of paper book on him by tomorrow. Respondents-State may file
reply affidavit, if any,
by the next date. Notice be issued on respondent nos. 2, 3, 5 &
6. Direct service of notice is permitted. Case may be disposed of at
the stage of admission. Post the matter on 27th
January 2011.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker,, J.}
Prakash*
Top