Gujarat High Court High Court

State vs Pritikumari on 15 September, 2010

Gujarat High Court
State vs Pritikumari on 15 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2871/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2871 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 397 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 7149 of 2009
 

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

 

STATE
OF GUJARAT - THROUGH SECRETARY - Petitioner(s)
 

Versus
 

PRITIKUMARI
R CHODHARI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/09/2010 

 

 
 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)

Issue
fresh notice of rule returnable on 20th October, 2010.

(A.L.

DAVE, J.)

(BANKIM
N.MEHTA, J.)

syed/

   

Top