Gujarat High Court High Court

Mariambibi vs State on 21 January, 2010

Gujarat High Court
Mariambibi vs State on 21 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/77/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 77 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6506 of 2009
 

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


 

MARIAMBIBI
GULAB MALEK & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=============================================
 
Appearance : 
MR
SHITAL R PATEL for Appellant(s) : 1 - 3. 
None for Respondent(s) :
1 - 5, 5.2.1, 5.2.2,5.2.3 -
6. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/01/2010 

 

ORAL
ORDER

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

Notice
on respondents.

Mr.

A.J. Desai, learned A.G.P., accepts notice for respondents Nos.1 to

4. Notice waived. Direct notice is permitted for rest of the
respondents.

The
appellant shall supply memo of appeal along with paper book to the
other side during the course of the day.

Post
the appeal on 16th February, 2010.

[S.J.Mukhopadhaya,
C.J.]

[Anant S. Dave, J.]

*pvv

   

Top