Gujarat High Court High Court

Jagdishbhai vs State on 5 October, 2010

Gujarat High Court
Jagdishbhai vs State on 5 October, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1170/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1170 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1712 of 2010
 

with
 

LETTERS
PATENT APPEAL No. 873 of 2010
 

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

JAGDISHBHAI
NARSINHBHAI MADHVANI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AJ YAGNIK for Appellant(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2, 4, 
NOTICE SERVED BY DS for Respondent(s) :
3,5 - 7. 
MR DEEPESH C JOSHI for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 05/10/2010 

 

ORAL
ORDER

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

Counsel
for the State is allowed two weeks time to file affidavit to state
specifically as to how the authorities calculated financial loss on
payment of salary to the Managing Director of Rs.10,000/- per month
for four months. He may also reply with regard to other issues
raised. The appeal may be disposed of at the stage of admission.

Post
the matter on 27th October 2010.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

(swamy)

   

Top