Gujarat High Court High Court

Savitaben vs State on 9 September, 2010

Gujarat High Court
Savitaben vs State on 9 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9850/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 9850 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 1712 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 5186 of 2009
 

With


 

CIVIL
APPLICATION No. 2189 of 2009
 

In
LETTERS PATENT APPEAL No. 178 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 775 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 9609 of 2006
 

With


 

LETTERS
PATENT APPEAL No. 243 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 8183 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 178 of 2009
 

In
SPECIAL CIVIL APPLICATION No. 29898 of 2007
 

With


 

LETTERS
PATENT APPEAL No. 927 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 12977 of 2005
 

With


 

CIVIL
APPLICATION No. 1138 of 2009
 

In
LETTERS PATENT APPEAL No. 178 of 2009
 

With


 

LETTERS
PATENT APPEAL No. 890 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 12984 of 2005
 

With


 

LETTERS
PATENT APPEAL No. 896 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 11799 of 2005
 

With


 

CIVIL
APPLICATION No. 10124 of 2008
 

In
LETTERS PATENT APPEAL No. 897 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 897 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 12178 of 2005
 

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


 

SAVITABEN
WD/O THAKORBHAI PARBHUBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=================================================
 
Appearance : 
MR
KK TRIVEDI for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 09/09/2010  
COMMON ORAL ORDER

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

On
the request of the counsel for the appellants, the case is adjourned.

List
the case on 25th
October, 2010.

The
prayer for interim stay is rejected.

Civil
Application Nos. 9850 of 2009, 2189 of 2009 and 10124 of 2008 stand
disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top