Gujarat High Court
Natwarsinh vs State on 23 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
LPA/80/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 80 of 2008 In SPECIAL CIVIL APPLICATION No. 9127 of 2007 With CIVIL APPLICATION No. 990 of 2008 In LETTERS PATENT APPEAL No. 80 of 2008 ====================================== NATWARSINH GULABSINH MAHIDA - Appellant(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ====================================== Appearance : MR SUNIL S JOSHI for Appellant(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2 - 3. MR DIPEN C SHAH for Respondent(s) : 4, ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 23/06/2008 ORAL ORDER
Shri
Dipen C. Shah, learned counsel for the respondent has filed sick
note.
List
it on 26th June, 2008.
Till
then, interim relief granted earlier will continue.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash