Gujarat High Court
Patel vs State on 3 December, 2010
Gujarat High Court Case Information System
Print
CA/11113/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11113 of 2010
In
LETTERS
PATENT APPEAL No. 405 of 2010
In
SPECIAL
CIVIL APPLICATION No. 24225 of 2005
With
CIVIL
APPLICATION No. 11114 of 2010
In
LETTERS
PATENT APPEAL No. 403 of 2010
To
CIVIL
APPLICATION No. 11117 of 2010
In
LETTERS
PATENT APPEAL No. 428 of 2010
With
CIVIL
APPLICATION No. 14486 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2190 of 2010
=========================================
PATEL
KALYANBHAI TEJABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance
:
MR KB
PUJARA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
MR J G VAGHELA for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S.O.
to 15.12.2010 at the request of learned AGP with the statement
that necessary instructions as regards the stand of the Government
will be taken by that time and no further adjournment will be sought
on behalf of the respondents.
[D.H.WAGHELA,
J.]
[J.C.UPADHYAYA,
J.]
JYOTI
Top