Gujarat High Court High Court

Gajera vs State on 10 January, 2011

Gujarat High Court
Gajera vs State on 10 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/452/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 452 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 466 of 2010
 

with


 

CIVIL
APPLICATION No. 2695 of
2010 
 
=========================================


 

GAJERA
BABUBHAI CHANABHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for Appellant(s) : 1,MS BELA A PRAJAPATI for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 2, 
NOTICE SERVED BY DS for
Respondent(s) : 3, 
MR PREMAL S RACHH for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/01/2011 

 

 
ORAL
ORDER

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

On
the ground of illness of Mr. B.M. Mangukiya, learned Advocate for the
appellant, post the matter on 7th Feb. 2011. No interim
relief for the present. CA No. 2695/10 stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top