Gujarat High Court
A vs State on 24 January, 2011
Gujarat High Court Case Information System
Print
CA/16043/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 16043 of 2010
In
LETTERS
PATENT APPEAL No. 2991 of 2010
In
SPECIAL CIVIL APPLICATION No. 7387 of 2009
=========================================================
A
B CHAVDA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
AS SUPEHIA for
Petitioner(s) : 1,
MR NJ SHAH, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 24/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
In
view of the order passed in the main Letters Patent Appeal, the Civil
Application would not survive and shall stand disposed of
accordingly.
(JAYANT
PATEL, J.)
(J.C.
UPADHYAYA, J.)
*bjoy
Top