Gujarat High Court
Shraddhaben vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
LPA/4720/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 47 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1074 of 2000
With
CIVIL
APPLICATION No. 707 of 2008
In
LETTERS PATENT APPEAL No. 47 of 2008
======================================
SHRADDHABEN
BABULAL VITHLANI - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
MEHUL S SHAH for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6, 1.3.1,1.3.2 MR SURESH M SHAH for Appellant(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.3.1,1.3.2
None for
Respondent(s) : 1 - 2.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/12/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Notice
returnable on 19.1.2009.
Status-quo
to be maintained for a period of one month.
The
appellants are directed to give a copy of Civil Application as well
as Special Civil Application and order passed by the learned single
Judge to the learned AGP.
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)
Top