Gujarat High Court High Court

State vs Mahendrabhai on 24 August, 2011

Gujarat High Court
State vs Mahendrabhai on 24 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/232/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 232 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2748 of 2001
 

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


 

STATE
OF GUJARAT & 1 - Appellant(s)
 

Versus
 

MAHENDRABHAI
VASTARAM PANDYA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
Mr.N.S.Shah,
Assistant GOVERNMENT PLEADER for the
Appellants. 
MR SUNIL K SHAH for Respondent no.1. 
MR BB
NAIK,Senior counsel assisted by MR PARTHIV A BHATT for Respondent
no.2. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 24/08/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Learned
counsel for the parties are directed to produce their original
records before this Court because in the annexures, there are various
typing mistakes. Mr.Naik shall also show from the record that the
salary has been paid by the State Government to the respondent no.1.
List the matter on 7th September, 2011.

(V.M.SAHAI,J)

(G.B.SHAH,J)

***vcdarji

   

Top