Gujarat High Court High Court

M vs State on 18 February, 2011

Gujarat High Court
M vs State on 18 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12786/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 12786 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 2340 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11833 of 2009
 

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


 

M
T VYAS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AS SUPEHIA for Petitioner(s) : 1, 
MS MANISHA L SHAH, AGP for
Respondent(s) : 1 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/02/2011  
ORAL ORDER

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

The
appeal having admitted on 2.12.2009 and no interim order was passed,
we find no ground to pass any order for interim relief.

The
Civil Application stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

Sundar/*

   

Top