Gujarat High Court
State vs Mahashankar on 9 September, 2008
Gujarat High Court Case Information System
Print
LPA/225/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 225 of 1997
In
SPECIAL
CIVIL APPLICATION No. 258 of 1996
=========================================================
STATE
OF GUJARAT & 1 - Appellant(s)
Versus
MAHASHANKAR
DINMANISHANKAR PUROHIT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DA BAMBHANIA for
Appellant(s) : 1 - 2.
MS KJ BRAHMBHATT for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 09/09/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
AGP, Ms. MD Mehta wants a week’s time to get the papers copied and
instruct the learned Government Pleader who will be appearing in the
matter. S.O. to 17th September, 2008.
[
Ravi R. Tripathi, J. ]
[
K.M. Thaker, J. ]
rmr.
Top